IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24801 of 2010
1. LAXMI MANDAL
2. Manju Devi
3. Pradeep Kumar @ Pradeep Kumar Mandal
Versus
The STATE OF BIHAR
------
2/ 18.08.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Petitioners undertake to pay alleged amount remained
with them i.e. Rs. 2,43,000/- but seek 20 installments which can
easily be accommodated.
On payment of first installment of Rs. 12,150/- within a
month in Cash or Demand Draft in the event of arrest or surrender
within one month from the date of receipt/production of a copy of
this order in connection with Complaint Case No. 709C of 2009,
above named petitioners 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 J.M., Ist Class, Munger
subject to the conditions as laid down under Section 438(2) of Cr.
P.C.
Rest of the amount shall be paid in 19 equal monthly
installments of Rs. 12,150/- in the same mode after the bail.
A single willful default may be taken to cancel the bail
so granted to the petitioners.
shail (Mandhata Singh, J.)