High Court Patna High Court - Orders

Arun Kumar Mishra vs The State Of Bihar &Amp; Anr on 12 October, 2010

Patna High Court – Orders
Arun Kumar Mishra vs The State Of Bihar &Amp; Anr on 12 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.36073 of 2010
ARUN KUMAR MISHRA, son of Sharda Nand Mishra, resident of village - Sihaul,
P.S. - Bihra, District - Saharsa, presently posted as Branch Manager, State Bank
of India, Kanp Branch, Kanp, P.S. - Saur Bazar, District - Saharsa.
                                                                  ------------ Petitioner.
                                       Versus
1.     THE STATE OF BIHAR
2.     Rajendra Mehta, son of Late Chaturi Mehta, resident of Vijaypur, Ward No.
       2, Panchayat - Kanp, P.S. - Saur Bazar, District - Saharsa.
                                                        ------------ Opposite Parties.
                                        -------

02. 12.10.2010 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Petitioner is named accused in this case instituted

on the basis of complaint case no. 822C of 2009 carries

allegation that he got the cheque encashed which was in

the name of complainant, but some error was there with

respect to parentage and went for rectification, it was given

to Mukhiya, some forgery was committed, which was as

submitted initially noticed but at the prayer of Mukhiya

Cheque, after initial stoppage of payment, was encashed.

However, the amount of Rs. 10,000/- is offered to be paid

subject to result of the case.

Considering the facts and circumstances of the

case, in the event of deposit of Rs. 10,000/- with the court

below subject to result of the case, and in the event of his

arrest/surrender before the court below within four weeks

of receipt of the copy of this order, petitioner, namely, Arun
-2-

Kumar Mishra, is directed to be released 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

Saur Bazar P.S. Case No. 03 of 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 on each and every date till disposal

of the case, in case of failure on two consecutive dates,

the liberty shall be deemed to be cancelled.

(Akhilesh Chandra, J.)

Rajeev/