IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22231 of 2011
Ghurahi Mahto S/o late Ramdeo Mahto, R/o village-
Panch Fawana, P.S.-Dumari, Dist.-West Champaran
Versus
The State of Bihar
-----------
2. 13.7.2011. Heard learned counsel for petitioner and learned counsel
for the State.
Apprehending his arrest in connection with Complaint
Case No. 34’C’ of 2009 registered for the offence under sections
406 and 420 of the Indian Penal Code, the petitioner has prayed for
grant of bail.
It is submitted on behalf of the petitioner that the dispute
in the present case is essentially of civil nature as the allegation is
that the petitioner did not make payment of Rs.34056/- even on
repeated demands in terms of the agreement between the parties.
Be that as it may, taking into consideration the fact that
the case arises out of a complaint, let the petitioner, namely, Ghurahi
Mahto in the event of his arrest or surrender before the court below
within a period of four weeks from the date of communication of the
order, be released on bail on furnishing bail bonds of Rs.5,000/-
(five thousand) with two sureties of the like amount each to the
satisfaction of A.C.J.M., Bagaha (West Champaran) in connection
with Complaint Case No.34’C’ of 2009.
Md.S. ( Ashwani Kumar Singh, J.)