High Court Patna High Court - Orders

Arun Kumar Chaudhary @ Arun Kumar vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Arun Kumar Chaudhary @ Arun Kumar vs State Of Bihar on 17 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.20687 of 2010
                        ARUN KUMAR CHAUDHARY @ ARUN KUMAR .
                                      Versus
                                  STATE OF BIHAR .
                                   -----------

2/ 17/06/2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The defence of the petitioner in a an

allegation under Section-430/34 of Indian Penal

Code is of a bona fide error in preparation of the list

of beneficiaries when in any event the deficiencies

have been noticed and removed.

Having considered the facts and

circumstances of the case, let the petitioner above

named surrender before the court below within four

weeks when he shall be enlarged on anticipatory bail

upon furnishing the bail-bonds of Rs.20,000/-

(twenty thousand) along with two sureties of the like

amount each to the satisfaction of Chief Judicial

Magistrate Hilsa (Nalanda) in connection with

Tarthari P.S. Case No.11 of 2010 subject to the

conditions laid down under Section-438(2) Cr.P.C.

KC                                          ( Navin Sinha, J.)