IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.159 of 2011
AMIT KUMAR .
--- PETITIONER
Versus
1. THE STATE OF BIHAR
2. SUNIL KUMAR SINGH
--- COMPLAINANT
-----------
04 30.03.2011 Learned counsel for the petitioner and the complainant
are present.
Petitioner is aggrieved by the judgment and order dated
17.08.2010 , passed by learned Additional Sessions Judge VIII,
Patna on Cr. Appeal no. 127 of 2009 whereby the appeal was
dismissed and the judgment and order dated 20.03.2009 passed by
learned Judicial Magistrate, Ist Class, Patna in case no. 3606 ( c) of
2006 (Tr. No. 157 of 2009) was affirmed. The trial Court held the
petitioner guilty under Section 138 of the N.I. Act.
Learned counsel appearing on behalf of the petitioner
and the complainant submit that an effort shall be made by both the
parties to reach an out-of-court settlement. Learned counsel for the
petitioner made diverse submissions on the merit of the application.
It is, however, submitted on behalf of both the counsels that effort
shall be made by both the parties to reach/arrive at out-of-court
settlement between them.
Considering the said submission, this Court passes the
following order:-
Pending consideration on the point of admission,
petitioner, named above, is directed to be released on provisional
bail for a period of 08 weeks from the date of his release on
2
furnishing bail bond of Rs. 10,000/- (Ten thousand) with two
sureties of the like amount each to the satisfaction of Judicial
Magistrate, Ist Class, Patna in case no. 3606 ( c) of 2006 (Tr. No.
157 of 2009).
Post this case after 07 weeks under the heading “For
orders”.
Let a copy of this order be communicated to the Court
noted above through fax at the cost to be deposited by the petitioner.
( Kishore K. Mandal, J.)
Sym