High Court Patna High Court - Orders

Mundrika Thakur vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Mundrika Thakur vs State Of Bihar on 25 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.31454 of 2010
                      MUNDRIKA THAKUR SON OF LATE RAMCHANDRA
    THAKUR, R/O PARSURAMPUR CHAK, KURTHAUL, P.S.- PARSA, DISTRICT-
                                PATNA
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2 25/08/2010 Heard Mr. Bajarangi Lal learned counsel for

the petitioner and learned APP for the State.

The petitioner is named accused of a case

registered under Sections 406, 420 of the Indian Penal

Code and Section 138 of the Negotiable Instrument Act.

Initially a complaint was filed which was sent

to police and FIR has been registered. It has been

alleged that the petitioner has issued cheques which

have bounced.

Submission is that the petitioner is a

Government Employee. He has taken some money on

interest from the complainant/informant. He has

returned the entire amount but the complainant was

pressurizing to give more amount by way of interest.

Being compelled, the petitioner has filed a petition

before the Secretariat Police which has recommended

for initiation of a proceeding under Section 107 of the

Cr.P.C. The petitioner has come to the opinion that the

petitioner has taken loan from opposite party and he

has returned the principal amount.

2

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

released on furnishing of bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to

the satisfaction of the learned C.J.M./concerned Court,

Panta in connection with Parsa Bazar P.S. Case No. 71

of 2010.

(Shyam Kishore Sharma, J.)
avin