Patna High Court Cr.Misc. No.28307 of 2011 (2) dt.25-08-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28307 of 2011
===========================================
Jainendra Kumar Jha, son of Shri Nageshwar
Jha, resident of village-Rakauli, P.S.-
Barahat, District-Banka
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
===========================================
2 25-08-2011 Heard learned counsel for
petitioner and learned counsel for the
State.
The petitioner apprehends his
arrest in connection with a case
registered for the offence under
sections 420, 467,468 of the Indian
Penal Code and 138 of the N.I. Act.
It is submitted on behalf of
the petitioner that the petitioner is
ready to pay the unpaid amount of
cheque to the complainant. He further
submits that in view of allegations
made in the complaint there would be
no application of Sections 420 and 468
of the Indian Penal Code and the case
Patna High Court Cr.Misc. No.28307 of 2011 (2) dt.25-08-2011
at best would be made out under
section 138 of the N.I. Act.
Taking into consideration
aforesaid submissions, in case the
petitioner submits a Demand Draft of
Rs.65,000/- in favour of the
complainant before the court below
within four weeks from the date of
receipt or production of this order he
shall 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 court below. The
court-below would thereafter hand over
the said Demand Draft to the
complaint. It is made clear that this
payment would in no manner prejudice
the case of petitioner in course of
trial.
(Ashwani Kumar Singh, J.)
Ashwini/-