High Court Patna High Court - Orders

Anita Devi &Amp; Anr vs The State Of Bihar on 5 October, 2010

Patna High Court – Orders
Anita Devi &Amp; Anr vs The State Of Bihar on 5 October, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.21363 of 2010
 1. ANITA DEVI W/O Sanjay kumar         Sinha @Sanjay Kumar Singh
    2.Sanjay Kumar Sinha @ Sanjay Kumar Singh.....Petitioners.
                               Versus
                         THE STATE OF BIHAR
                                             -----------

3. 05.10.2010 Heard the leaned counsel for the

petitioners and the State.

Petitioners are accepting the

liability of 4,72,000/- which remained to pay

and undertake to deposit the same in the

monthly instalment of twenty thousand.

In view of submissions, the prayer

for anticipatory bail is allowed.

Only after payment of first

instalment of Rs.20,000/- either through bank

draft or cash in favour of concerned bank,

the above named petitioners, in the event of

arrest or surrender in connection with

Kotwali P.S. Case No.267 of 2007 of Gaya

shall be released on bail on furnishing bail

bond of Rs.10,000/- (ten thousand)each with

two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate,

Gaya, subject to the conditions as laid down

under section 438(2)of the Code of Criminal

Procedure.

Rest of the amount shall be paid in
2

instalment of twenty thousand per month and

last remaining beyond twenty thousand will be

paid as last instalment, in case of willful

failure to deposit, bail so granted to the

petitioners may be cancelled.

Vikash                            (Mandhata Singh,J.)