High Court Patna High Court - Orders

Md. Moinuddin @ Md. Moin vs The State Of Bihar on 7 September, 2011

Patna High Court – Orders
Md. Moinuddin @ Md. Moin vs The State Of Bihar on 7 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.27270 of 2011

                   Md. Moinuddin @ Md. Moin, Son of Late Md. Ahmad Hussain, Resident of
                   Village Sandalpur, P.S. Sahebpur Kamal, District Begusarai.
                                                                             ---------- Petitioner
                                                    Versus
                   The State Of Bihar
                                                                      -------- Opposite Party
                                                   -----------

02. 07/09/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in connection with a

case registered for the offence punishable under Sections 323, 409, 504

of the Indian Penal Code, is one of the named accused in this complaint

case being a postal peon.

Submission is that due to some mistake in identity, the

money order issued for the complainant was paid to another person

having similar name and when the defects could be detected an attempt

was made to pay the money of the complainant, which was refused.

Subsequently, it was deposited to the authorities. Further, submission is

that realizing the true affairs, parties have already entered into

compromise and in this regard due petition is filed.

Considering the facts and circumstances of the case, on the

event of complainant appearing before the court below supporting the

factum of compromise with his free will and consent without any

coercion and also stood as one of the bailors, in the event of his

arrest/surrender before the court below within four weeks, let the above

named petitioner be enlarged 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 Judicial Magistrate, 1st Class, Begusarai, in

connection with Complaint Case No. 380C 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 at least for two years or till disposal of the case,

whichever is earlier, in case of failure on two consecutive dates, without

giving any reasonable explanation, the liberty granted shall be deemed

to be cancelled.

Praveen/                           ( Akhilesh Chandra, J.)