IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21339 of 2011
Ashok Kumar, Son of Sitaram Chourasia, resident of Mohalla-
Rashmi Ultrasound Gali, Sirihaghar, P.S.-Kotwali, District-Gaya.
.............Petitioner.
Versus
The State of Bihar .............Opposite Party.
-----------
2/- 06.07.2011 Heard learned counsel for the petitioner and
learned counsel appearing for the State.
Learned counsel for the petitioner submits that
the dispute in question is essentially of a civil nature. The
payment was in the name of company. The promise to pay
back the money was by the Managing Director of the
company who had issued cheque dated 16.4.2009 for Rs.
97,745/- which got dishonoured due to insufficiency of
fund on 22.4.2009 and on being presented again the same
was dishonoured on 26.5.2009 for the second time. The
complaint in question was filed on 4.8.2009. The
cognizance has been taken under Section 420/34 of the
Indian Penal Code and Section 138 of the Negotiable
Instrument Act.
Learned counsel for the petitioner submits that
the petitioner was an employee of the company and cannot
be held vicariously liable for act of the company or for the
act of Managing Director who was incharge of the Company
in terms of the provision prescribed under the N.I. Act.
Learned counsel for the complainant has
2
appeared through Vakalatnama and has vehemently
opposed the prayer for grant of anticipatory bail and
submits that petitioner was one of the conspirator and on
whose inducement he has parted with money.
Taking into consideration the facts and
circumstances, I am of the view that the petitioner is
entitled for grant of anticipatory bail.
In that view of the matter, let the petitioner
namely, Ashok Kumar in the event of his arrest at the
hands of police or surrender before the Court below, be
released on bail in connection with Complaint Case No.
1515/2009/ Tr. No. 397/2009/263/2010 on furnishing
bail bonds of Rs. 5,000/- (Five thousand) with two sureties
of the like amount each to the satisfaction of Sri Prabal
Dutta, learned Judicial Magistrate, 1st Class, Gaya.
Sanjeet/- Ashwani Kumar Singh, J.)