IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26438 of 2010
MADHESHWAR SINGH @ TUNTUN
Versus
THE STATE OF BIHAR
-----------
04. 14.12.2010 Heard the learned counsel for the
petitioner and the State.
Petitioner has fraudulently cheated
money of Rs.1,68,000/- for a piece of land, but
he undertakes to return/deposit the said amount
in twenty (20) monthly equal instalments.
In view of submissions, the prayer for
anticipatory bail is allowed.
Only after payment of first instalment
of Rs.6,000/- (six thousand) either through bank
draft or cash in favour of complainant, the
above named petitioner, in the event of arrest
or surrender in connection with Dhanarua P.S.
Case No.32/2010, G.R. No.118/2010, 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 the
S.D.J.M., Patna, subject to the conditions as
laid down under section 438(2) of the Code of
Criminal Procedure.
Rest of the amount shall be paid,
thereafter in nineteen (19) equal monthly
instalments and single willful default in
2
payment of instalment may be taken for
cancellation of bail, so granted to the
petitioner.
Vikash ( Mandhata Singh, J.)