High Court Patna High Court - Orders

Md.Ehsanul Haque vs State Of Bihar on 9 December, 2010

Patna High Court – Orders
Md.Ehsanul Haque vs State Of Bihar on 9 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.15849 of 2010
                                 MD. EHSANUL HAQUE
                                      Versus
                                  STATE OF BIHAR
                                      -------

6/ 09.12.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Complainant’s matured amount was paid to him through

cheque but was bounced due to stoppage of payment. Submission of

the learned counsel for the petitioner is that undoubtedly, petitioner

is one of the members of the Board of Directors but having no

concern with deposits or its payment rather authorized member for

the purpose along with President is responsible for the same, that is

why cheque was issued by one co-accused, Arbind Vishwakarma.

Its payment is also stopped by Arbind Vishwakarma. That was also

due to non-availability of the fund but fixing any liability refusal of

petitioner’s anticipatory bail cannot be justified.

Taking that into consideration, prayer of the petitioner is

allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Complaint Case No. 3363(C) of 2007 above named

petitioner shall be released on bail on furnishing bail bond of Rs.

10,000/- (ten thousand) with two sureties of the like amount each to

the satisfaction of C.J.M., Patna subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)