IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27827 of 2010
MASOOD DANIYAL @ KITTU son of Shah Ahmad Naseem--------Petitioner.
Versus
THE STATE OF BIHAR .
-----------
2. 8.9.2010 Heard learned counsel for the petitioner and the State.
Petitioner is alleged for receiving Rs.80,000/- from informant
and one Raju for Visa to Saudi Arabia but he failed to provide any Visa
rather a forged Visa was given to both the aggrieved. Submission of the
learned counsel for the petitioner is that petitioner talked both the
aggrieved to satisfy their grievance by returning the money. Raju agreed
and filed compromise. Petitioner is ready to return the complainants’
money also but only by five equal monthly instalments. The money should
be returned through Demand Draft or cash.
In view of the above undertaking, 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 and also after depositing the first instalment through
D.D. or cash , 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 C.J.M., Darbhanga, in connection with
Laheriasarai P.S. case no.126 of 2010 subject to the conditions as laid
down under section 438(2) of the Code of Criminal Procedure. It is made
clear that petitioner’s failure to deposit any of the instalments willfully
may be taken for cancellation of his bail.
( Mandhata Singh, J.)
Sudip