High Court Patna High Court - Orders

Bandhu Ram vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Bandhu Ram vs The State Of Bihar on 30 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.33948 of 2010
                                     BANDHU RAM
                                           Versus
                                  THE STATE OF BIHAR
                                            -----

04. 30.03.2011 Heard learned counsel for the petitioner and the state.

Petitioner is alleged for misappropriation of the money

allotted for different schemes, but as submitted all the works barring

a little are complete for which Rs.50,000/- remained with this

petitioner which petitioner is ready to return or to complete the work

as per satisfaction of the concerned department. But he has to report

within six months after bail about compliance undertaking.

Having regard to the facts and the 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 petitioner, 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 the Chief Judicial Magistrate,

Aurangabad in connection with Kasma P.S. Case No.08 of 2009,

subject to the conditions as laid down under section 438(2) of the

Cr. P.C.

Vikash                                            (Mandhata Singh, J.)