High Court Patna High Court - Orders

Dilip Mandal @ Dilip Kumar Mandal vs The State Of Bihar on 6 April, 2011

Patna High Court – Orders
Dilip Mandal @ Dilip Kumar Mandal vs The State Of Bihar on 6 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10687 of 2011
                  DILIP MANDAL @ DILIP KUMAR MANDAL SON OF GHAN
                  SHYAM MANDAL.
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 06.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

complaint case in which cognizance has been taken

under Sections 402, 418 and 504 of the Indian Penal

Code.

It is alleged that the petitioner invested the

money of the complainant to the tune of Rs. 47,500/-

but, subsequently, the money was not returned.

It is submitted that the accusation was

against the Dewan Mandal and Dilip Mandal. Due to

the compromise, Dewan Mandal has been granted

regular bail.

The petitioner is ready to deposit Rs.

47,500/- within a period of six months before the

learned court below which will be invested in some

deposit scheme which will be subject to the result of

the case.

2

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the learned Chief Judicial Magistrate,

Katihar in connection with Complaint Case No. CA

1681/2009, subject to the conditions as laid down under

Section 438(2) Cr.P.C.

Till the deposit of the aforesaid amount, the

bail bond of the petitioner will be provisionally

accepted by learned court below.

(Dinesh Kumar Singh, J.)
Amrendra/-