High Court Patna High Court - Orders

Binay Kumar vs State Of Bihar &Amp; Anr on 1 December, 2010

Patna High Court – Orders
Binay Kumar vs State Of Bihar &Amp; Anr on 1 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.26006 of 2010
             Binay Kumar, Son of Sri Shiv Lal Sahoo, resident of 307 Sukriti, S.P. Verma
             Road, P.S.-Kotwali, District-Patna.                               -Petitioner.
                                                  VERSUS
           1. The State of Bihar.
           2. Nishant Kumar, Son of Kamleshwar Prasad Singh, resident of Mohalla-P.I.T.
              Colony, 12/31 Kankarbagh, P.S.-Patrkarnagar, Disrtrict-Patna.
                                                                         -Oppsite Parties.
                                                 -----------

03 01.12.2010 By this present application, the complainant had sought

Court’s indulgence to vacate Court’s order dated 23.07.2009 passed in

Cr. Misc. No.22213 of 2009. By that order the opposite party no.2,

namely, Nishant Kumar was directed to be released on anticipatory

bail upon first depositing of Rs.40,000/- and then in monthly

installments of Rs.40,000/- to liquidate the entire amount pertaining to

the two alleged cheques which had been dishonoured. The total is

Rs.2,06,102/-. The ground for withdrawal/cancellation of the order is

that even though the order was passed almost a year and half back, the

said Nishant Kumar had failed to honour the directions of this Court

and was absconding.

Upon notice being issued to Nishant Kumar in these

proceedings he has now appeared and has tendered a demand draft

issued by the State Bank of India, Kadamkuan Branch, being Demand

Draft No.153594, for Rs.206102/- in favour of the petitioner, Binay

Kumar dated 08.07.2010. The same is handed over to the learned

counsel appearing on behalf of the petitioner, Binay Kumar.

In view of the full amount having been deposited the

order dated 23.07.2009 passed in Cr. Misc. No.22213 of 2009 is

modified to the extent that on appearance of Nishant Kumar in the
-2-

Court below within four weeks from today, he shall be released on bail

on furnishing a bail bond of Rs.10,000/- (Rupees Ten Thousand) with

two sureties of like amount each subject to other conditions as

stipulated in that order.

This application is, accordingly, disposed of.

Trivedi/                         (Navaniti Prasad Singh, J.)