IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35346 of 2010
KASHINATH PRASAD, son of Late Shivshankar Prasad
Versus
THE STATE OF BIHAR
-----------
2/- 16.11.2010 Heard learned counsel for the parties.
Allegation is about not executing the deed for the property
agreed to sell for which petitioner has received Rs.1,00,000/- cash and
a cheque of Rs.5,00,000/-, which has not been encashed as observed by
the Sessions Judge after perusal of the Case Diary and no receipt of
receiving of Rs.1,00,000/- favours this petitioner for anticipatory bail.
Thus, having regard to the facts and circumstances of the case,
in the event of arrest of 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)
each with two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Buxar in Brahampur P.S. Case No. 178 of
2010, subject to the condition as laid down under section 438 (2) Cr.
P.C.
(Mandhata Singh, J.)
Ashwini/-