IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22360 of 2011
Prem Chand Sao son of Hari Charan Sao R/o village
Piplanva, P.S. Naubatpur, Dist. Patna .....Petitioner.
Versus
The State of Bihar ...................Opposite party.
----------------
04 03.11.2011 Heard learned counsel for the petitioner, State
and the learned counsel for the informant.
The petitioner apprehends his arrest in
connection with complaint case No. 437( C )/2009
instituted under sections 323, 379, 406 and 420 of the
Indian Penal Code.
A counter affidavit has been filed on behalf of
complainant. Let it be kept on record.
The petitioner is one of the named accused in
the complaint case with an allegation of not giving
respect to a commercial agreement entered into between
the parties and taking Rs. 2,32,850/- in advance on
different occasions.
Taking into consideration the nature of
allegation, let the above named petitioner in the event of
arrest or surrender in the court below within a period of
four weeks be enlarged on bail on furnishing bail bond
of Rs. 10,000/- (ten thousand) with two sureties of like
amount each to the satisfaction of Chief Judicial
2
Magistrate, Patna in connection with complaint case
no.437( C) /2009, subject to the conditions laid down
under section 438(2) Cr.P.C. and additional condition to
attend the court regularly till disposal of the case and
in the event of failure on two consecutive dates, without
any reasonable explanation, the privilege granted shall
be deemed to be cancelled.
(Akhilesh Chandra, J)
M.Rahman