High Court Patna High Court - Orders

Bijay Kumar vs State Of Bihar on 10 December, 2010

Patna High Court – Orders
Bijay Kumar vs State Of Bihar on 10 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.24091 of 2010
                                      BIJAY KUMAR
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

3. 10.12.2010 Heard learned counsel for the petitioner

and learned counsel for the State.

Petitioner counter clerk is denying his

liability on the ground that he has remained never

in-charge of monthly investment scheme and

recurring deposit but for the purpose of bail, he is

ready to deposit rest 1/3rd amount which is subject

to the result of the case.

On payment of first installment of

Rs.9250/- within a month in Cash or Demand Draft

in the event of his arrest or surrender within one

month from the date of receipt/production of a copy

of this order in connection with East Colony P.S.

Case No.14 of 2009 above named, petitioner shall be

released on bail on furnishing bail bonds of Rs.

10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial

Magistrate, Munger, subject to the conditions as laid

down under Section 438 (2) Cr. P.C.

Rest of the amount shall be paid in 17

equal monthly installments of Rs. 9,250 in Cash or
2

Demand Draft.

A single willful-default may be taken to

cancel the bail so granted to the petitioner.

Anand Kr.                                   (Mandhata Singh, J.)