High Court Patna High Court - Orders

Amit Kumar vs The State Of Bihar &Amp; Anr. on 30 March, 2011

Patna High Court – Orders
Amit Kumar vs The State Of Bihar &Amp; Anr. on 30 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.159 of 2011
                                     AMIT KUMAR .
                                                             --- PETITIONER
                                           Versus
                              1. THE STATE OF BIHAR
                              2. SUNIL KUMAR SINGH
                                                        --- COMPLAINANT
                                         -----------

04 30.03.2011 Learned counsel for the petitioner and the complainant

are present.

Petitioner is aggrieved by the judgment and order dated

17.08.2010 , passed by learned Additional Sessions Judge VIII,

Patna on Cr. Appeal no. 127 of 2009 whereby the appeal was

dismissed and the judgment and order dated 20.03.2009 passed by

learned Judicial Magistrate, Ist Class, Patna in case no. 3606 ( c) of

2006 (Tr. No. 157 of 2009) was affirmed. The trial Court held the

petitioner guilty under Section 138 of the N.I. Act.

Learned counsel appearing on behalf of the petitioner

and the complainant submit that an effort shall be made by both the

parties to reach an out-of-court settlement. Learned counsel for the

petitioner made diverse submissions on the merit of the application.

It is, however, submitted on behalf of both the counsels that effort

shall be made by both the parties to reach/arrive at out-of-court

settlement between them.

Considering the said submission, this Court passes the

following order:-

Pending consideration on the point of admission,

petitioner, named above, is directed to be released on provisional

bail for a period of 08 weeks from the date of his release on
2

furnishing bail bond of Rs. 10,000/- (Ten thousand) with two

sureties of the like amount each to the satisfaction of Judicial

Magistrate, Ist Class, Patna in case no. 3606 ( c) of 2006 (Tr. No.

157 of 2009).

Post this case after 07 weeks under the heading “For

orders”.

Let a copy of this order be communicated to the Court

noted above through fax at the cost to be deposited by the petitioner.

( Kishore K. Mandal, J.)
Sym