High Court Patna High Court - Orders

Awadhesh Singh vs State Of Bihar on 16 June, 2010

Patna High Court – Orders
Awadhesh Singh vs State Of Bihar on 16 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.18095 of 2010
                                  AWADHESH SINGH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2. 16.6.2010 Heard learned counsel for the petitioner and

the State.

The defence of the petitioner under Sections

420 of the Penal Code from the allegation itself is for

sale of the tractor on credit when payment is not

forthcoming making it a money claim, a civil dispute.

Considering the facts and circumstances of

the case, let the petitioner above named surrender in

the Court below within a period of four weeks from

today when he shall be enlarged on anticipatory bail on

furnishing bail bonds of Rs. 20,000/-(twenty thousand)

with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate,

Aurangabad in connection with Aurangabad (T) P.S.

Case No. 384/2008, subject to the conditions laid down

under Section 438(2) of the Cr. P.C.

P. Kumar                                                ( Navin Sinha, J.)