IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37408 of 2010
RANJAN KUMAR TIWARI @ DRIVER GUDDU @ RAJAN KUMAR
Versus
STATE OF BIHAR
-----------
2 28.2.2011 Heard learned counsel for the parties.
Complainant handed over Rs. 35,000/- to
deposit in his account is denied by further
submitting that due to differences on payment of
fair by this petitioner as driver of Om Travel
Agency and making demand of the same repeatedly
he has been made accused in a false case.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the 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 Sri Javed Ahmad
Khan, Judicial Magistrate, 1st Class,
Muzaffarpur in Complaint Case No. 1784 of 2009,
subject to the condition as laid down under
section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)