High Court Patna High Court - Orders

Surendra Chaurasia @ Surendra … vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Surendra Chaurasia @ Surendra … vs The State Of Bihar on 13 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.18425 of 2011
                 Surendra Chaurasia @ Surendra Prasad
                                Versus
                           The State Of Bihar
                               -----------

04. 13.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Petitioner apprehends his arrest in

connection with Sasaram (T) P.S. Case No. 389/2011

for offences under Sections 419, 420 and 406 of the

Indian Penal Code and Section 138 of the N.I. Act,

pending in the court of Chief Judicial Magistrate,

Rohtas at Sasaram.

Petitioner is named accused in this case.

After some arguments, an offer is made to pay the

amount mentioned in the cheque issued by the

petitioner in favour of the informant subject to the

result of the case.

Considering the facts and circumstances,

subject to deposit of the amount covered in the cheque

in question within six weeks, in the event of his arrest

or surrender within a period of six weeks, let the

petitioner namely, Surendra Chaurasia Alias Surendra

Prasad Chaurasia, 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
2

satisfaction of Chief Judicial Magistrate, Rohtas at

Sasaram, in connection with Sasaram (T) P.S. Case

No. 389/2011, 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.

Rajeev/                         ( Akhilesh Chandra, J.)