IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42253 of 2010
BADRI PRASAD GUPTA
Versus
STATE OF BIHAR
-----------
02 31.03.2011 Heard learned counsel for the petitioner and the State.
Petitioner allowed bail by the learned Sessions Judge
itself, but he could not comply to surrender and furnish bail bond
due to ailment and when extension of time was sought the same is
refused mean to say that his prayer is refused.
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,
the 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 Sub Divisional Judicial Magistrate,
Purnea in connection with Case No. BIII-15 of 2010, subject to the
condition as laid down under Section 438(2) of the Criminal
Procedure Code.
( Mandhata Singh, J.)
Safik