High Court Patna High Court - Orders

Md.Akhtar Hussain vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Md.Akhtar Hussain vs State Of Bihar on 25 June, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Cr.Misc. No.4516 of 2010
     1. MD.AKHTAR HUSSAIN S/O LATE SK. SARIF R/O VILL./MOH.- MOHMAD NAGAR,
           P.S.- BETTIAH TOWN, DISTT.- WEST CHAMPARAN--------------Petitioner.
                                               Versus
                                    1. THE STATE OF BIHAR
                                             -----------

4. 25.6.2010 Heard Learned counsel for the petitioner and the State.

Two cheques to be credited in the account of B.D.O. were

not so credited in his account. Submission of the learned counsel for the

petitioner is that he submitted both the cheques in time. Only cashier of

the bank credited this amount in the account of Promod Singh which

could be detected on enquiry on complaint of the B.D.O. Ultimately,

that amount is transferred in the account of the B.D.O. Cashier of the

bank, namely , Arun Kumar is only responsible in not depositing the

amount in the account of the B.D.O.

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, 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 the C.J.M., East Champaran, Motihari, in connection

with Ramgarhwa P.S. case no.101 of 2009 ,subject to the conditions as

laid down under section 438(2) of the Code of Criminal Procedure.

         Sudip                                           ( Mandhata Singh,J )