High Court Patna High Court - Orders

Shiv Mangal Yadav vs The State Of Bihar on 20 July, 2010

Patna High Court – Orders
Shiv Mangal Yadav vs The State Of Bihar on 20 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.22595 of 2010
                                SHIV MANGAL YADAV
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 20.07.2010 Heard learned counsel for the petitioner, learned counsel

for the State and Mr. Dharmendra Kumar, learned counsel for the

informant.

Tower was to be installed at informant’s field, for which

he paid Rs. 1,20,000/- but neither tower was installed nor his money

was returned. Submission of the learned counsel for the petitioner is

that he has no concern with installation of the tower or with the

Company. His presence is shown only as he prompted the informant

to make the payment but in no way beneficiary.

Considering the facts and circumstances of the case,

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 Brahampur P.S. Case No. 45 of 2010 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 C.J.M., Buxar subject to the conditions as laid

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

shail                                          (Mandhata Singh, J.)