High Court Patna High Court - Orders

Basanti Devi @ Basanti Sinha &Amp; … vs State Of Bihar on 2 December, 2010

Patna High Court – Orders
Basanti Devi @ Basanti Sinha &Amp; … vs State Of Bihar on 2 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.39020 of 2010
                            1. BASANTI DEVI @ BASANTI SINHA
                         2. ASHOK KUMAR @ ASHOK KUMAR SINGH
                                                  Versus
                                          STATE OF BIHAR
                                                -----------

02. 02.12.2010 Heard the learned counsel for the petitioners and the State.

A cheque issued by the petitioners if is bounced, submission

of the learned counsel for petitioners is that Section 138 of the N.I. Act

is applicable only for the purpose of bail also.

Having regard to the facts and circumstances of the case, in

the event of arrest or surrender within a period of one month from the

date of receipt/production of a copy of this order, the above named

petitioners shall be released on bail on furnishing bail bond of

Rs.10,000/- (ten thousand) each with two sureties of the like amount

each to the satisfaction of Smt. Archana Singh, Judicial Magistrate, Ist

Class, Gaya in connection with Complaint Case No.1177/2009, Tr.

No.231/2010, subject to the conditions as laid down under section

438(2) of the Code of Criminal Procedure.

Vikash                                                               ( Mandhata Singh, J.)