High Court Patna High Court - Orders

B K. Sureka vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
B K. Sureka vs The State Of Bihar on 19 September, 2011
      Patna High Court Cr.Misc. No.31874 of 2011 (2) dt.19-09-2011




                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.31874 of 2011
                   ======================================================

B K. Sureka, S/O Sri Babu Lal Sureka, Executive President, Bharat Sugar
Mill Ltd., At, P.O. & P.S. Sidhwalia, Distt.- Gopalganj.

…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================

2 19-09-2011 Heard learned counsel for petitioner and learned

counsel for the State.

The petitioner apprehends his arrest in connection with

a case registered for the offence punishable under sections 420,

406 and 323 of the Indian Penal Code.

It is alleged that the petitioner happens to be General

Manager of Bharat Sugar Mills Ltd., Sidhwalia. The complainant

executed works to the tune of Rs. 1,33,300/-. The complainant

alleged that in spite of repeated demand the amount due was not

paid to him.

It is submitted on behalf of the petitioner that even

assuming the prosecution case to be true, the dispute at best would

be a dispute of civil nature. The petitioner also submits that the

entire payment which was due to the complainant has already been

made. It is further submitted that petitioner is not the General

Manager of the Sugar Factory as alleged but he is Executive

President of the said Factory.

Patna High Court Cr.Misc. No.31874 of 2011 (2) dt.19-09-2011

Taking into consideration, the nature of allegation and

the facts and circumstances of the case, let the petitioner, namely,

B.K. Sureka in the event of his arrest or surrender before the court

below within a period of four weeks from the date of

receipt/communication of the order be released on bail on

furnishing bail bonds of Rs.5,000/- (five thousand) with two

sureties of the like amount each to the satisfaction of the learned

Chief Judicial Magistrate, Gopalganj in connection with C. Case

No. 2289 of 2008, Trial No. 317 of 2011, subject to the conditions

as laid down under section 438(2) of the Code of Criminal

Procedure.

(Ashwani Kumar Singh, J)

Bhardwaj/-