IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26544 of 2010
RAM VINOD CHOUDHARY son of Kamla Kant Choudhary---------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 25.8.2010 Heard Learned counsel for the petitioner and the State.
Allotment to sixteen beneficiaries of Indira Awas was
transferred in petitioner’s account. Later that was paid to them.
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 S.D.J.M., Biroul at Benipur in connection with
Kusheshwar Asthan P.S. case no.27 of 2008 ,subject to the conditions as
laid down under section 438(2) of the Code of Criminal Procedure.
Sudip ( Mandhata Singh,J )