High Court Patna High Court - Orders

Balram Kumar Singh vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Balram Kumar Singh vs State Of Bihar on 11 October, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.30310 of 2010
BALRAM KUMAR SINGH SON OF LATE AMAR SINGH, RESIDENT OF
MOHALLA - 193, EAST ASHOK NAGAR, ROAD NO. 14-B, P.S.-
KANKARBAGH, PATNA-20,
                             Versus
THE STATE OF BIHAR
                             *****

/2/ 11.10.2010 Heard learned counsel for the petitioner and the

State.

Petitioner is apprehending his arrest in connection

with a Complaint Case registered for the offence under

Section 138 of the Negotiable Instruments Act, and 420 of

the Penal Code, which was lodged on 30.11.2007.

From perusal of the complaint itself it appears

that the money was paid on 21.06.2005 or soon thereafter

and the cheques which is said to have bounced were issued

by the petitioner on 12.10.2005, 14.10.2005 and

16.10.2005.

Let, petitioner above named appear in the court

below (Judicial Magistrate, Ist class, Patna) on every date

fixed in the Complaint Case No.3341(C)/2007 but until

final disposal of the Complaint Case No. 3341(C)/2007,

no coercive steps be taken against him and with this

direction, application is disposed of.
2

Let this order be communicated to the court

below through fax on payment of usual charges by the

petitioner.

Ibrar/-                                (V.N. Sinha, J.)