IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20529 of 2008
AMIT ANAND @ MANJESH YADAV
Versus
STATE OF BIHAR
-----------
3. 7.7.2008 Heard.
Allegation is that towards the payment of Rs.80,000/- as the
premium for acquiring land of the informant on lease, petitioner
issued a cheque of Rs.80,000/- on 17.12.2007 and when the cheque
was presented to his bankers by the informant for collection the
drawee bank reported that there was no account maintained by them in
the name of the present petitioner.
The contention is that petitioner had not issued any cheque
and petitioner was not a party to any agreement as is alleged by the
informant. Further the cheque which is recorded in paragraph-37 of
the case diary appears valued at Rs.1,50,000/- and instead of being
dated 17.12.2007 it is dated 19.1.2007.
Regard being had to the above facts and circumstances, let
petitioner namely Amit Anand @ Manjesh Yadav 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 Sri Naimullah,
Chief Judicial Magistrate, Madhepura, in connection with Madhepura
P.S. case no.3 of 2008.
sudip ( Dharnidhar Jha, J )