High Court Patna High Court - Orders

Anil Thakur vs State Of Bihar on 7 September, 2010

Patna High Court – Orders
Anil Thakur vs State Of Bihar on 7 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.27632 of 2010
                    ANIL THAKUR son of Tarni Thakur----------Petitioner.
                                         Versus
                                 STATE OF BIHAR .
                                       -----------

2. 7.9.2010 Heard learned counsel for the petitioner and the State.

Missing cheques are encashed not by the petitioner rather

two of the benefited state about petitioner’s involvement as he

supplied cheques to them on assurance of payment of 50% which

finds no corroboration.

Having regard to the facts and 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 order, above named

petitioner shall be released on bail on furnishing bail bond of

Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Supaul, in connection

with Chattapur P.S. case no.158 of 2009 subject to the conditions as

laid down under section 438(2) of the Code of Criminal Procedure.

( Mandhata Singh, J.)
Sudip