High Court Patna High Court - Orders

Dilip Bhagat @ Dilip Kumar Bhatat @ … vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Dilip Bhagat @ Dilip Kumar Bhatat @ … vs The State Of Bihar on 19 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27620 of 2010
                 Dilip Bhagat @ Dilip Kumar Bhatat @ Shyam Bhagat
                                             Versus
                                      The State Of Bihar
                                           -----------

8 19.7.2011 Heard learned counsel for the parties.

Petitioner undertakes to deposit Rs.

20,000/- to Bihar State Electricity Board and

have a talk with the Electricity Department to

resolve the differences.

After payment of Rs. 20,000/- either

through bank draft or cash in favour of Bihar

State Electricity Board, in the event of arrest

or surrender in connection with Supaul P.S. Case

No. 202 of 2009 within four weeks from the date

of communication of this Order, he 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 Chief

Judicial Magistrate, Supaul, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                                       ( Mandhata Singh, J.)