IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17686 of 2010
YUNUS MEER
Versus
STATE OF BIHAR
-----------
3 23.6.2010 Heard learned counsel for the parties.
Petitioner undertakes to return his
share’s money including expenses of registration
that is Rs. 50,000/- in two instalments.
In the event of arrest or surrender
within two months from the date of communication
of this order, only after payment of first
instalment of Rs.25,000/- either through bank
draft or cash in favour of the informant, 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 Chief Judicial
Magistrate, Bettiah, District West Champaran in
Bettiah Town P.S. Case No. 11 of 2010. Rest of
the amount, petitioner will pay after the period
of two months thereafter, failure thereof can be
made a ground for refusal of bail.
AI ( Mandhata Singh, J.)