IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27632 of 2010
ANIL THAKUR son of Tarni Thakur----------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 7.9.2010 Heard learned counsel for the petitioner and the State.
Missing cheques are encashed not by the petitioner rather
two of the benefited state about petitioner’s involvement as he
supplied cheques to them on assurance of payment of 50% which
finds no corroboration.
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/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Supaul, in connection
with Chattapur P.S. case no.158 of 2009 subject to the conditions as
laid down under section 438(2) of the Code of Criminal Procedure.
( Mandhata Singh, J.)
Sudip