IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26231 of 2010
UDAY SHANKAR PRASAD
Versus
STATE OF BIHAR
-----------
2 19.8.2010 Heard learned counsel for the parties.
Allegation against the petitioner is
that he committed theft of electricity energy by
illegal means causing loss to the tune of Rs.
3,12,000/- to the Electricity Department.
The submission of learned counsel for
the petitioner is that petitioner is ready to
pay a sum of Rs. 75,000/- in ten instalments to
the Electricity Department.
Accordingly, the prayer of the
petitioner is allowed.
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
Additional Chief Judicial Magistrate, Barh in
Athmalgola P.S. Case No. 107/09, subject to the
condition as laid down under section 438(2)
Cr.P.C. after payment of first instalment of Rs.
7,500/- either through bank draft or cash in
2
favour of Electricity Department.
Rest of the amount shall be paid
thereafter in nine equal monthly instalments and
single willful default may be taken for
cancellation of bail so granted to the
petitioner.
AI ( Mandhata Singh, J.)