High Court Patna High Court - Orders

Sanjay Singh vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Sanjay Singh vs The State Of Bihar on 9 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.36918 of 2011
                        Sanjay Singh son of Ram Naresh Singh,
                        Resident of village-Rabiya, P.S.-Sirdala,
                        District-Nawada.
                                               Versus
                                       The State of Bihar
                                             -----------

2. 9.11.2011. Heard learned counsel for the petitioner and learned

counsel for the State.

The petitioner apprehends his arrest in connection with a

case in which cognizance of the offence punishable under section

420 of the Indian Penal Code has been taken.

It is stated that even from the admitted facts of the case,

no case under section 420 of the Indian Penal Code would be made

out. Admittedly, the petitioner is said to have paid Rs.63,500/- in

lieu of the vehicle alleged to have been sold to him. The contention

is that the petitioner failed to make payment of rest of the amount

i.e. Rs.23,000/-. Even if the same is accepted to be true, though not

being admitted, would not tantamount to the fact that there was an

intention to deceive the complainant right from the beginning which

is an essential ingredient for attracting an offence punishable under

section 420 of the Indian Penal Code. It is further submitted that

though cognizance of the offence was taken on 28.12.2007, no

summons or warrant was ever served upon the petitioner in this

case. He came to know regarding the case only on 7.9.2011, when

the police came to his house. Registration of vehicle could not be

made in the name of the petitioner due to the fact that the

complainant has not delivered him requisite papers.

Taking into consideration the nature of allegation, facts
2

and circumstance of the case let the petitioner, named above in the

event of his arrest or surrender before the court below within a

period of four weeks from the date of receipt/communication of the

order be released on bail on furnishing bail bonds of Rs.5,000/- (five

thousand) with two sureties of the like amount each to the

satisfaction of learned C.J.M., Nawada in connection with

Complaint Case No. 255 of 2005 subject to the conditions as laid

down under section 438(2) of the Code of Criminal Procedure.

Md.S.                            ( Ashwani Kumar Singh, J.)