IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25534 of 2011
Aman Kishore Singh, Son of Shree Chandra Kishore Singh, resident of
Mohalla Gangjala, Ward No. 17, Saharsa, P.S. & District Saharsa.
-------Petitioner
Versus
1.The State Of Bihar.
2.Kundan Kumar Rakesh, Son of Narayan Prasad Singh, resident of
Mohalla Tiranga Chock, Gangjala, Ward No. 15, Saharsa, P.S. & District
Saharsa.
-----Opposite Parties
-------------
04/- 28/09/2011 Supplementary affidavit has been filed on behalf of
the petitioner.
Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehending his arrest in connection
with a case registered for the offence punishable under Sections
420, 323 of the Indian Penal Code and Section 138 of N.I. Act, is
solitary named accused in this complaint case with allegation of
taking Rs. 75,000/- from the complainant and to return issued two
cheques worth Rs. 25,000/- each, but both were bounced.
Submission is that subsequent to bouncing of the
two cheques, petitioner has already paid Rs. 50,000/- through two
cheques which have been encashed by the complainant. Further,
submission is that he is ready to pay the remaining amount of Rs.
25,000/- with interest, if any.
Considering the facts and circumstances of the case,
on the event of depositing of remaining amount of Rs. 25,000/-
with further promise to pay the interest at agreed rate within one
month from the date of appearance, in the event of his
arrest/surrender before the court below within four weeks, let the
above named petitioner be enlarged on bail on furnishing bail-
bond of Rs. 10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Chief Judicial Magistrate,
Saharsa, in connection with Complaint Case No. 84 C/2010,
subject to condition laid down under Section 438(2) of the
Criminal Procedure Code with additional condition to remain
physically present before the court below till disposal of the case,
and in case of failure on two consecutive dates, without giving any
reasonable explanation, the liberty granted shall be deemed to be
cancelled.
( Akhilesh Chandra, J.)
Praveen/-