IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9762 of 2010
BIRENDRA KUMAR SINGH
Versus
STATE OF BIHAR
-----------
5/ 29.07.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Submission of the learned counsel for the
petitioner is that certainly Rs. 1,20,000/- was
advanced by the complainant as loan which petitioner
could not return due to his failure in business which
is clear from the complaint itself that while the
business condition of the petitioner deteriorated this
amount was given meaning thereby that he was in
need of money. So, the intention was not mala fide.
Petitioner is ready to return the money on
improvement of his financial position.
Taking that into consideration, prayer of the
petitioner is allowed.
In the event of arrest or surrender within
one month from the date of receipt/production of a
copy of this order in connection with Complaint Case
No. 729 of 2007, 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 J.M., Ist Class,
2
Chapra at Saran subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)