High Court Patna High Court - Orders

Prakash Xalxo vs State Of Bihar on 14 September, 2010

Patna High Court – Orders
Prakash Xalxo vs State Of Bihar on 14 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.28043 of 2010
                  PRAKASH XALXO son of late Peter Xalxo---------Petitioner.
                                          Versus
                                  STATE OF BIHAR .
                                        -----------

2. 14.9.2010 Heard learned counsel for the petitioner and the State.

Excess amount withdrawn by the petitioner is deposited.

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/- with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Rohtas at Sasaram in

connection with Bikramganj P.S. case no.27 of 2008 subject to the

conditions as laid down under section 438(2) of the Code of

Criminal Proedure.

( Mandhata Singh, J.)
Sudip