IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24091 of 2010
BIJAY KUMAR
Versus
THE STATE OF BIHAR
-----------
3. 10.12.2010 Heard learned counsel for the petitioner
and learned counsel for the State.
Petitioner counter clerk is denying his
liability on the ground that he has remained never
in-charge of monthly investment scheme and
recurring deposit but for the purpose of bail, he is
ready to deposit rest 1/3rd amount which is subject
to the result of the case.
On payment of first installment of
Rs.9250/- within a month in Cash or Demand Draft
in the event of his arrest or surrender within one
month from the date of receipt/production of a copy
of this order in connection with East Colony P.S.
Case No.14 of 2009 above named, petitioner shall be
released on bail on furnishing bail bonds of Rs.
10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Munger, subject to the conditions as laid
down under Section 438 (2) Cr. P.C.
Rest of the amount shall be paid in 17
equal monthly installments of Rs. 9,250 in Cash or
2
Demand Draft.
A single willful-default may be taken to
cancel the bail so granted to the petitioner.
Anand Kr. (Mandhata Singh, J.)