High Court Patna High Court - Orders

Md. Aslam Alam vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Md. Aslam Alam vs The State Of Bihar on 2 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.526 of 2011
                         MD. ASLAM ALAM
                                 Versus
                        THE STATE OF BIHAR
                              -------------

2 02.02.2011 Petitioner is apprehending his arrest in a case

registered under Sections 39 and 44 of the Electricity

Act.

It is pointed out by learned counsel for the

petitioner that the prosecution is bad in itself as the

offence has been registered under a repealed Act. It is

submitted by learned counsel for the petitioner that so far

arrears of electric consumption of Rs. 30,055/- has

already been deposited so far as loss calculated by the

Electricity Department to the extent of Rs. 1, 89, 570/-,

the impugned order suggests that the learned court below

directed to deposit half of the loss amount. Learned

counsel for the petitioner undertakes to deposit half of

the aforesaid calculated loss amount in four installments

within a period of six months before the learned Chief

Judicial Magistrate, Bettiah, District- West Champaran.

The aforesaid amount will be invested in some fixed

deposit scheme and that deposited amount will be subject

to the ultimate result of the case.

2

Let the petitioner namely, Md. Aslam Alam be

released on provisional bail, in the event of his arrest or

surrender before the learned Court below within a period

of 12 weeks from today, on furnishing bail bond of Rs.

10,000/- (ten thousand) each with two sureties of the like

amount each to the satisfaction of the learned Chief

Judicial Magistrate, Bettiah, District- West Champaran

in connection with Bettiah Muffasil P.S. Case No. 316 of

2010. Learned Court below will confirm the regular bail

on deposit of half of the calculated loss amount within a

period of six months.

Bhardwaj/                                  ( Dinesh Kumar Singh, J.)