High Court Patna High Court - Orders

Bimlesh Kumar Das vs State Of Bihar &Amp; Anr on 18 November, 2010

Patna High Court – Orders
Bimlesh Kumar Das vs State Of Bihar &Amp; Anr on 18 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.36304 of 2010

BIMLESH KUMAR DAS, Son of Shri Narain Lal Das, Resident of Line
Bazar, P.S. K.Hat, District Purnea.
                                                  ............Petitioner

                                Versus

1.THE STATE OF BIHAR
2.SMT. MALA SAH, Wife of Doctor Bindeshwari Prasad Sah, Resident
of Line Bazar, P.S. K.Hat, District Purnea.
                                             ............Opposite Parties

                              -----------

02/- 18-11-2010 Heard learned counsel for the

petitioner and Additional Public Prosecutor

for the State.

Petitioner is named accused in this

complaint case with allegation of taking a

substantial amount worth Rs. 10,000/- from

the complainant-opposite party no. 2 on

execution of some document. During course of

argument, it is submitted by learned counsel

for the petitioner that though he has taken

the money, but paid of major portion, of

course no amount is paid towards interest on

the amount so advanced. However, petitioner

is ready to make payment of the remaining

amount, but up to the last month of June,

2011. During course of argument, it is

further agreed that over the total amount
2

advanced simple interest at the rate of 8%

shall be calculated from the date of

advancement till its final realization and

total amount be paid by the petitioner by

30th June, 2011, deducting the amount already

refunded either through cash or cheque. In

case of non-payment of the amount by the date

fixed i.e. 30th June, 2011, the rate of

interest 8% shall be treated converted from

simple to compoundable. It is further agreed

that on final refund, the complainant shall

return the undated cheques received as

mentioned in the complaint petition.

Considering the facts and

circumstances of the case, the petitioner on

the event of filing an undertaking in support

of the agreement aforesaid regarding payment

with interest order till 30th June, 2011, in

the event of his arrest/surrender before the

court below within four weeks of receipt of

the copy of this order, petitioner, namely,

Bimlesh Kumar Das, 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
3

satisfaction of Chief Judicial Magistrate,

Purnea in connection with Complaint Case No.

CA 2673 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 at least for one

year or till disposal of the case whichever

is earlier, in case of failure on two

consecutive dates, the liberty shall be

deemed to be cancelled.

It is further, made clear that on

non-payment by scheduled date, the privilege

granted shall be deemed to be cancelled.

Praveen                              (Akhilesh Chandra, J.)