IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36282 of 2010
VIJAY PRASAD @ CHUNNU
Versus
STATE OF BIHAR
-----------
2 19.1.2011 Heard learned counsel for the parties.
Borrower of loan if is unable to return
or is not returning the loan amount due to some
reasonable cause, no crime is committed for
refusal of anticipatory bail. Allegation in this
case is also about borrowing of money and non-
returning of the same.
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 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 Sri Pathak Alok
Kausik, Judicial Magistrate, 1st Class,
Biharsharif, Nalanda in Complaint Case No. 1109
C/08, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)