IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18279 of 2011
Praveen Kumar, Son of Umesh Kumar Pandey of Ashiana Nagar N.T.P.C. Phase Main P.S.
Rajeev Nagar, District Patna. ----- Petitioner.
Versus
The State of Bihar. ------ Opposite Party
-----------
4 9.11.2011 Heard learned counsel for the
petitioner and the counsel appearing on behalf
of the informant.
This Court by order dated 31.5.2011 had
granted provisional bail to the petitioner so
that the matter could be settled between the
parties. The provisional bail was extended
till 19th of October, 2011. For one reason or
the other, the parties could not settle the
issues. This Court had ordered that if the
settlement is not made, the petitioner should
surrender by 19.10.2011. Once there was
failure of settling the matter between the
parties, the petitioner filed an Interlocutory
Application numbered as I.A. No. 2160 of 2011
on 14.10.2011 praying for extension of time.
The Interlocutory Application could not be
placed till today as such, the time was not
extended.
This is a case in which there is an
allegation that the petitioner had issued four
cheques of sum of Rs. 15 lacks which bounced.
2
This resulted in a case being filed under
Section 138 of the Negotiable Instrument Act as
well as Sections 420 and 506 of the Indian
Penal Code as the petitioner had failed to
honour the agreement to pay a certain amount of
money in exchange of property which he proposed
to buy from the informant. For the offences
aforesaid, the petitioner has remained in
custody for 1½ months.
I accordingly, direct that the
petitioner Praveen Kumar should surrender by
30.11.2011. On his surrender the Court below
will release him on bail on 2.12.2011 in
connection with Patna City Chowk P.S. Case No.
04 of 2011 on furnishing bail bond of rupees
ten thousand with two sureties of the like
amount each to the satisfaction of the
Additional Chief Judicial Magistrate, Patna
City.
Sanjay (Sheema Ali Khan, J.)