IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28972 of 2010
ARUN KUMAR @ ARUN KUMAR SINGH
Versus
STATE OF BIHAR
-----------
2. 09.08.2010. Heard learned counsel for the
petitioner and counsel appearing for the State.
The petitioner is apprehending his
arrest in a case registered under Sections
406/420 of the I.P.C.
The petitioner being the Secretary of
the School alleged to have withdrawn Rs.
4,20,000/-by making interpolation of the cheque
which was originally issued for Rs. 1,20,000/-.
The photo copy of the alleged cheque has been
brought on record which apparently does not
suggest that any interpolation has been made.
Considering the aforesaid submissions,
let the petitioner, Arun Kumar @ Arun Kumar
Singh, be released on bail in the event of his
arrest or surrender before the learned court
below within a period of twelve weeks from
today in connection with Desari P.S. Case No.
45 of 2010 on furnishing bail bond of Rs.
10,000/-(Ten Thousand) with two sureties of the
like amount each to the satisfaction of the
learned C.J.M., Vaishali at Hajipur, subject to
2
the conditions as laid down under Section
438(2) of Cr.P.C.
U.K. ( Dinesh Kumar Singh, J.)