IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25846 of 2011
Probodh Kumar Roy
Versus
The State Of Bihar
---------
02. 29.08.2011 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. 769(C)/2010,
pending in the court of Parveen Kumar Singh,
Judicial Magistrate, Patna, is named accused in this
Complaint Case with allegation of issuing a cheque
worth Rs. 1,13,896/- as part payment of supply of
medicines which was worth Rs. 1,41,755/-. The
cheque was bounced on account of account closed.
Submission is that it was handed over to
the complainant as security and it needs proper
accounting, considering the facts and
circumstances, on deposit of the amount of which
cheque was bounced with the court, subject to result
of the case, 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
2
each to the satisfaction of Parveen Kumar Singh,
Judicial Magistrate, Patna, in connection with
Complaint Case No. 769(C) of 2010, 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.)