IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27620 of 2010
Dilip Bhagat @ Dilip Kumar Bhatat @ Shyam Bhagat
Versus
The State Of Bihar
-----------
8 19.7.2011 Heard learned counsel for the parties.
Petitioner undertakes to deposit Rs.
20,000/- to Bihar State Electricity Board and
have a talk with the Electricity Department to
resolve the differences.
After payment of Rs. 20,000/- either
through bank draft or cash in favour of Bihar
State Electricity Board, in the event of arrest
or surrender in connection with Supaul P.S. Case
No. 202 of 2009 within four weeks from the date
of communication of this Order, he 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, Supaul, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)