IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.12760 of 2011
Kameshwar Prasad Singh, Son of Late Budhan Singh, Resident of Flat No.
287, Road No. 3, Rajbansi Nagar, P.S. Shashtrinagar, Distant + Town
Patna.
---------- Petitioner
Versus
1.The State Of Bihar.
2.Ratan Prasad Gupta, Son of Late Das Narain Sao, R/o Bari Khagaul
Muljharitar, P.S. Khagaul, District Patna.
-------- Opposite Parties
--------------
03/- 12/09/2011 Heard learned counsel for the petitioner, learned
counsel for the complainant and learned Additional Public
Prosecutor for the State.
The petitioner apprehends his arrest in connection
with a case registered for the offence punishable under Section
420 of the Indian Penal Code, is solitary named accused in this
four years old complaint case, relating to some transaction.
Submission is that petitioner is for the present ready
to pay of the claim of Rs. 55,000/- as laid by the complainant.
Considering the facts and circumstances of the case, in
the event of payment of the abovementioned amount to the
complainant, 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 learned Judicial Magistrate, 1st Class, Danapur,
Patna, in connection with Complaint Case No. 297(C) 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 till disposal of the case,
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.)