IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33022 of 2010
SANJAY KUMAR
Versus
THE STATE OF BIHAR
-----------
3 24.1.2011 The submission of learned counsel for
the petitioner is about business transaction in
between the parties and now undertakes to
deposit the total cheque bounced amount Rs.
76,000/- within a period of one month.
In view of submissions, the prayer for
anticipatory bail is allowed.
Only after payment of Rs. 76,000/-
either through bank draft or cash in favour of
complainant/informant through Court, the above
named petitioner, in the event of arrest or
surrender in connection with Buxar Town P.S.
Case No. 05 of 2010, 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 Chief Judicial
Magistrate, Buxar, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)