High Court Patna High Court - Orders

Masood Daniyal @ Kittu vs The State Of Bihar on 8 September, 2010

Patna High Court – Orders
Masood Daniyal @ Kittu vs The State Of Bihar on 8 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.27827 of 2010
                MASOOD DANIYAL @ KITTU son of Shah Ahmad Naseem--------Petitioner.
                                              Versus
                                   THE STATE OF BIHAR .
                                            -----------

2. 8.9.2010 Heard learned counsel for the petitioner and the State.

Petitioner is alleged for receiving Rs.80,000/- from informant

and one Raju for Visa to Saudi Arabia but he failed to provide any Visa

rather a forged Visa was given to both the aggrieved. Submission of the

learned counsel for the petitioner is that petitioner talked both the

aggrieved to satisfy their grievance by returning the money. Raju agreed

and filed compromise. Petitioner is ready to return the complainants’

money also but only by five equal monthly instalments. The money should

be returned through Demand Draft or cash.

In view of the above undertaking, in the event of arrest or

surrender within a period of one month from the date of receipt/production

of a copy of this order and also after depositing the first instalment through

D.D. or cash , above named petitioner shall be released on bail on

furnishing bail bond of Rs.10,000/- with two sureties of the like amount

each to the satisfaction of the C.J.M., Darbhanga, in connection with

Laheriasarai P.S. case no.126 of 2010 subject to the conditions as laid

down under section 438(2) of the Code of Criminal Procedure. It is made

clear that petitioner’s failure to deposit any of the instalments willfully

may be taken for cancellation of his bail.

( Mandhata Singh, J.)
Sudip