IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32690 of 2011
Veeresh Kumar Sinha, son of Satyadeo Narayan Sinha alias Ramji Babu,
resident of mohalla - Club Road, Ara, Near Pir Baba Majar, P.S. -
Nawadah, District - Ara.
--------------Petitioner.
Versus
1. The State of Bihar
2. Public Prosecutor, Civil Courts, Patna.
------ Opposite Parties.
*******
02. 18.10.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in connection
with Complaint Case No. 2060(C-2) of 2008 for offences under
Sections 467/468/471/476/420/193/196/197/120B of the Indian
Penal Code, is solitary named accused in this complaint case
with allegation of filing a certificate along with his application
for anticipatory bail in a case under section 498A of the Indian
Penal Code. He was named only being brother-in-law of the
complainant and enclosed certificate was subsequently said to be
forged and fabricated.
Submission is that as regard to original case of the
year 2006 subsequent to grant of anticipatory bail to the
petitioner, attempt was made to get the same cancelled on the
ground of filing of certificate said to be fake, but cancellation
was denied and several attempts have been made to take the
petitioner at task after being unsuccessful at several stages in
different proceedings up to this court present complaint has been
filed. Further submission is that original order taking cognizance
in the case of the year 2006 has already been quashed, so far as
petitioner is concerned.
Further submission is that against order issuing
summons in this complaint case was challenged by the petitioner
in Cr. Misc. No. 2636/2010 and by an composite order dated
16.09.2010 it was quashed with certain observations to hold
further inquiry and do the needful in accordance with law.
Taking into consideration the chequered history of
the case as well as nature of allegation, in the event of his arrest
or surrender within a period of four weeks, let the above-named
petitioner be enlarged on bail on furnishing bail bond of sum of
Rs. 10,000/- (ten thousand only) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Patna, in connection with Complaint Case No. 2060(C-2) of
2008, subject to condition under section 438(2) of the Code of
Criminal Procedure, and additional condition to attend the court
regularly at least for two years or till disposal of the case,
whichever is earlier and in the event of failure on two
consecutive dates, without any reasonable explanation, the
privilege granted shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Rajeev/-