IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27618 of 2010
UPENDRA CHOUDHARY, son of Late Ram Swaroop Choudhary, resident of village -
Bachhauta, P.S. - Morkahi (Khagaria), District - Khagaria.
------------- Petitioner.
Versus
THE STATE OF BIHAR ------ Opposite Party.
-------
02. 07.10.2010 Heard learned counsel for the petitioner, learned counsel
for the complainant and learned Additional Public Prosecutor for the
State.
Petitioner is solitary named accused in the complaint case
carries allegation that he himself as a middle man took Rs. 50,000/-
from the complainant to arrange loan of Rs. 4 lacs from State Bank of
India, Agriculture Branch, but nothing could be done nor there is any
such application before the Bank on behalf of the complainant or his
sons. Money was allegedly advanced in the year 2006 by way of
short-cut method,
Considering the facts and circumstances of the case, in the
event of his arrest/surrender before the court below within four weeks
of receipt of the copy of this order, petitioner, namely, Upendra
Choudhary, is directed to be released on bail on furnishing bail bond
of Rs. 10,000/- (ten thousand only) with two sureties of the like
amount each to the satisfaction of S.D.J.M. Khagaria, in connection
with Complaint Case No. 293C of 2007, subject to condition laid down
under Section 438(2) of the Criminal Procedure Code with additional
condition to remain physically present before the court below on each
and every date till disposal of the case, in case of failure on two
consecutive dates, the liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)