High Court Patna High Court - Orders

Sheo Kumar Sah @ Mukhiya Jee &Amp; … vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Sheo Kumar Sah @ Mukhiya Jee &Amp; … vs State Of Bihar on 16 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.25543 of 2010
                     1. SHEO KUMAR SAH @ MUKHIYA JEE
                     2. SHEO MURAT SAH ALIAS SHEO MURAT
                        @ SHEO MURAT SINGH
                              ------------------------------- PETITIONERS
                                                Versus
                                      STATE OF BIHAR
                                             -----------

2 16.8.2010 Heard learned counsel for the parties.

Petitioners are alleged for not allowing

to move complainant’s loaded Truck with rice

that has been admitted by petitioners with a

valid ground that earlier the rice was supplied

for Rs. 3,00,000/-. Cheque was issued by the

complainant in favour of petitioners which was

bounced. Petitioners were asking that money.

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 petitioners shall be released on bail on

furnishing bail bond of Rs. 10,000/-(ten

thousand) each with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Rohtas at Sasaram in

Complaint Case No. 234 of 2010, subject to the

condition as laid down under section 438(2)

Cr.P.C.

AI                                                           ( Mandhata Singh, J.)