IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18153 of 2010
HIRDAY KUMAR JHA @ BIJAY KUMAR JHA .
Versus
STATE OF BIHAR .
-----------
2/ 15/06/2010 Heard learned counsel for the petitioner and
learned counsel for the State as also for the complainant
who has appeared suo motu.
The defence of the petitioner under Section-
406 of Indian Penal Code is that the complainant is his
own brother and the allegations are a camouflage to gain
a foothold in the business started by his brothers what
he alleges is his own funds.
Considering the submissions only for the
purposes of bail let the petitioner above named surrender
before the court below within four weeks when he shall
be enlarged on anticipatory bail upon furnishing the bail-
bonds of Rs.20,000/- (twenty thousand) along with two
sureties of the like amount each to the satisfaction of
Shri V. Kumar, Judicial Magistrate, Supaul in connection
with Complaint Case No.1093C/2008.
KC ( Navin Sinha, J.)