IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13512 of 2010
Bijay Yadav
Versus
State Of Bihar
-----------
6 15.7.2011 Heard learned counsel for the
parties.
Allegation is that the petitioner
got a loan sanctioned for Tractor obtaining
signature of the informant on blank paper.
Submission is that loan was borrowed by the
informant himself and the Tractor was
purchased which he sold later to others.
Further submission is that the informant
was working to petitioner as driver, took
loan of Rs. 50,000/-, did not make payment
of the same rather to save the skin has
lodged this case.
Thus, having regard to the facts
and circumstances of the case, in the event
of arrest or surrender within one month
from the date of communication of this
order, the above named petitioner shall be
released on bail on furnishing bail bond of
Rs. 10,000/-(ten thousand) with two
sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
2
Lakhisarai in (Ramgarh Chowk) P.S. Case No.
203 of 2007, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)