IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17045 of 2011
Munilal Singh
Versus
The State Of Bihar
-----------
03/ 07.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State assisted by learned counsel for
the complainant
Allegedly, petitioner took Rs one lac in the year 2008 from
the complainant as loan and on 6.6.2008 he issued a cheque of Rs one
lac in favour of the complainant but the aforesaid cheque became
dishonoured when it was presented to the concerned bank on
3.9.2008. It is alleged that again complainant gave Rs one lac to the
petitioner and in lieu of the aforesaid payment, petitioner executed an
agreement for sale in favour of the complainant but subsequently,
neither he returned the aforesaid amount nor executed absolute sale
deed in favour of the complainant.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, without making any comment on the merit
of the case, let the petitioner, Munilal Singh, be released on bail on
furnishing bail bonds of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Rohtas at Sasaram in Complaint Case no. 1337/2009/ Tr. No.
495/2011.
shahid (Hemant Kumar Srivastava,J)