High Court Patna High Court - Orders

Kashinath Prasad vs The State Of Bihar on 16 November, 2010

Patna High Court – Orders
Kashinath Prasad vs The State Of Bihar on 16 November, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.35346 of 2010
                   KASHINATH PRASAD, son of Late Shivshankar Prasad
                                         Versus
                                   THE STATE OF BIHAR
                                      -----------

2/- 16.11.2010 Heard learned counsel for the parties.

Allegation is about not executing the deed for the property

agreed to sell for which petitioner has received Rs.1,00,000/- cash and

a cheque of Rs.5,00,000/-, which has not been encashed as observed by

the Sessions Judge after perusal of the Case Diary and no receipt of

receiving of Rs.1,00,000/- favours this petitioner for anticipatory bail.

Thus, having regard to the facts and circumstances of the case,

in the event of arrest of surrender within one month from the date of

communication of this order, the above named petitioner 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 the

Chief Judicial Magistrate, Buxar in Brahampur P.S. Case No. 178 of

2010, subject to the condition as laid down under section 438 (2) Cr.

P.C.

(Mandhata Singh, J.)
Ashwini/-