High Court Patna High Court - Orders

Rishi Manjhi @ Rishi Kumar Manjhi vs The State Of Bihar on 22 December, 2010

Patna High Court – Orders
Rishi Manjhi @ Rishi Kumar Manjhi vs The State Of Bihar on 22 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.44258 of 2010
                           RISHI MANJHI @ RISHI KUMAR MANJHI
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

02. 22.12.2010 Heard the learned counsel for the petitioner and the State.

Loan, if any, is borrowed that also not taken by the

petitioner rather taken by his father who is unable to return the same.

Petitioner may not be involved in a case of cheating for the purpose of

anticipatory bail even.

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, 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 the Chief Judicial Magistrate, Gopalganj in

connection with Gopalganj P.S. Case No.90 of 2010, subject to the

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

Procedure.

Vikash                                                              ( Mandhata Singh, J.)