IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4516 of 2010
1. MD.AKHTAR HUSSAIN S/O LATE SK. SARIF R/O VILL./MOH.- MOHMAD NAGAR,
P.S.- BETTIAH TOWN, DISTT.- WEST CHAMPARAN--------------Petitioner.
Versus
1. THE STATE OF BIHAR
-----------
4. 25.6.2010 Heard Learned counsel for the petitioner and the State.
Two cheques to be credited in the account of B.D.O. were
not so credited in his account. Submission of the learned counsel for the
petitioner is that he submitted both the cheques in time. Only cashier of
the bank credited this amount in the account of Promod Singh which
could be detected on enquiry on complaint of the B.D.O. Ultimately,
that amount is transferred in the account of the B.D.O. Cashier of the
bank, namely , Arun Kumar is only responsible in not depositing the
amount in the account of the B.D.O.
Having regard to the facts and circumstances of the case, 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, above named
petitioner 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 C.J.M., East Champaran, Motihari, in connection
with Ramgarhwa P.S. case no.101 of 2009 ,subject to the conditions as
laid down under section 438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )