IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22912 of 2011
Sri Raja Babu @ Raja Babu, SON OF ANJANI KUMAR, RESIDENT OF
MOHALLA- KRISHNA NAGAR, SANTOSHI CHAUK, WARD NO. 5,
P.S. DUMRA, DISTRICT- SITAMARHI :---PETITIONER.
Versus
The State Of Bihar :----OPPOSITE PARTY.
----------------------------------
3. 24.10.2011. Heard learned counsel for the
petitioner and the State.
Petitioner is a consumer of Bihar
State Electricity Board. It is submitted on his
behalf that he is ready to deposit the bill
amount which has been reduced to Rs.
19505/-. The First Information Report has
been lodged against eight of the consumers.
The total bill amount of the eight accused
persons is Rs. 45773.32p. Petitioner is ready
to deposit his share of the electricity bill
amounting to Rs. 19505/-.
Let the petitioner, above named,
deposit the aforesaid amount (Rs. 19505/-)
and in the light of such deposit, his request for
grant of bail be considered and allowed by the
court below (Chief Judicial Magistrate,
Sitamarhi) in connection with Dumra P.S.Case
No. 29 of 2006.
P.K.P. (V.N.Sinha,J.)