IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7975 of 2011
MANMIT KAUR AND ANR.
Versus
THE STATE OF BIHAR
-----------
02. 01.04.2011 The petitioners are apprehending their
arrest in a complaint case, in which cognizance has
been taken under Sections 379 and 506 of the I.P.C.
It is alleged against the petitioner to have
taken Rs. 80,000/- from the complainant. Out of
which Rs.30,000/- through chaque has been returned
which got bounced. It is submitted that Rs. 30,000/-
has been returned and apart from that the accusation
is not correct.
Considering the facts, let the petitioners
namely, Manmit kaur and Gurjeet Singh, in the
event of their arrest or surrender before the Court-
below within a period of 12 weeks from today, be
released on anticipatory bail on deposit of Rs.
10,000/- within a period of one month before the
learned Court-below in some fix deposit scheme, on
furnishing bail bond of Rs. 10,000/- (ten thousand)
each with two sureties of the like amount each to the
2
satisfaction of Sri Akshay Kumar Singh, J.M. 1st
Class, Patna in connection with Complaint Case No.
2026C of 2010 subject to condition laid down under
Section 438 (2) of the Cr.P.C.
( Dinesh Kumar Singh, J.)
Mkr.