High Court Patna High Court - Orders

Ram Vinod Choudhary vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Ram Vinod Choudhary vs State Of Bihar on 25 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.26544 of 2010
                 RAM VINOD CHOUDHARY son of Kamla Kant Choudhary---------Petitioner.
                                               Versus
                                       STATE OF BIHAR .
                                             -----------

2. 25.8.2010 Heard Learned counsel for the petitioner and the State.

Allotment to sixteen beneficiaries of Indira Awas was

transferred in petitioner’s account. Later that was paid to them.

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, above named

petitioner shall be released on bail on furnishing bail bond of

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

the satisfaction of the S.D.J.M., Biroul at Benipur in connection with

Kusheshwar Asthan P.S. case no.27 of 2008 ,subject to the conditions as

laid down under section 438(2) of the Code of Criminal Procedure.

      Sudip                                               ( Mandhata Singh,J )