High Court Patna High Court - Orders

Uday Shankar Prasad vs State Of Bihar on 19 August, 2010

Patna High Court – Orders
Uday Shankar Prasad vs State Of Bihar on 19 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.26231 of 2010
                            UDAY SHANKAR PRASAD
                                         Versus
                                  STATE OF BIHAR
                                       -----------

2 19.8.2010 Heard learned counsel for the parties.

Allegation against the petitioner is

that he committed theft of electricity energy by

illegal means causing loss to the tune of Rs.

3,12,000/- to the Electricity Department.

The submission of learned counsel for

the petitioner is that petitioner is ready to

pay a sum of Rs. 75,000/- in ten instalments to

the Electricity Department.

                         Accordingly,          the      prayer       of       the

                petitioner is allowed.

                         In    the     event   of     arrest    or   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) with two sureties of

the like amount each to the satisfaction of

Additional Chief Judicial Magistrate, Barh in

Athmalgola P.S. Case No. 107/09, subject to the

condition as laid down under section 438(2)

Cr.P.C. after payment of first instalment of Rs.

7,500/- either through bank draft or cash in
2

favour of Electricity Department.

Rest of the amount shall be paid

thereafter in nine equal monthly instalments and

single willful default may be taken for

cancellation of bail so granted to the

petitioner.

AI                                       ( Mandhata Singh, J.)