IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18095 of 2010
AWADHESH SINGH
Versus
STATE OF BIHAR
-----------
2. 16.6.2010 Heard learned counsel for the petitioner and
the State.
The defence of the petitioner under Sections
420 of the Penal Code from the allegation itself is for
sale of the tractor on credit when payment is not
forthcoming making it a money claim, a civil dispute.
Considering the facts and circumstances of
the case, let the petitioner above named surrender in
the Court below within a period of four weeks from
today when he shall be enlarged on anticipatory bail on
furnishing bail bonds of Rs. 20,000/-(twenty thousand)
with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate,
Aurangabad in connection with Aurangabad (T) P.S.
Case No. 384/2008, subject to the conditions laid down
under Section 438(2) of the Cr. P.C.
P. Kumar ( Navin Sinha, J.)