High Court Patna High Court - Orders

Dadan Prasad & Anr. vs The State Of Bihar & Anr. on 11 July, 2011

Patna High Court – Orders
Dadan Prasad & Anr. vs The State Of Bihar & Anr. on 11 July, 2011
                                             1




                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                                  Criminal Miscellanious No.16268 of 2011

                 ======================================================

1. Dadan Prasad, Son of Late Jagarnath Prasad, Resident of Village
Bhatwalia, P.S. Sangrampur, District East Champaran, at present
Times Online Kago Mohalla 31 G.T.Road, Uttar Howrah (West
Bengal).

2. Kanhaiya Prasad, Son of Shri Bachcha Prasad Srivastava, Resident
of Village Lakhanpur, P.S. Lauria, District West Champaran.

…. …. Petitioner/s
Versus

1. The State Of Bihar.

2. Ravi Motani, Son of Late Sitaram Motani, Resident of Mohalla Lal
Bazar, P.S. Bettiah Town, District West Champaran.

…. …. Opposite Party/s

3 11-07-2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

Petitioners are named accused in this complaint case

with allegation of issuing a cheque worth Rs. 2,50,000/- in favor of

complainant by way of part refund of Rs. 25,00,000/- taken for

business purpose. The said cheque could not be encashed since

petitioner no. 1 who issued the cheque had got the payment

stopped. During course of argument, taking of Rs. 25,00,000/- is

denied and it is submitted that cheque of Rs. 2,50,000/- was issued

by petitioner no. 1 for other purpose, but realizing the true affairs
2

he himself got the payment stopped. However, subject to result of

the case he is ready to deposit the above amount in court as

security money.

Considering the facts and circumstances of the case,

subject to deposit of the amount in court, in the event of their

arrest/surrender before the court below within four weeks of

receipt of the copy of this order, petitioners, namely, 1. Dadan

Prasad and 2. Kanhaiya Prasad, are directed to be released on bail

on furnishing bail bond of Rs. 10,000/- (ten thousand only) each

with two sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Bettiah, West Champaran, in connection

with Bettiah Town P.S. Case No. 09 of 2010, subject to condition

laid down under Section 438 (2) of the Criminal Procedure Code

with additional condition to petitioner no. 1, namely, Dadan Prasad

to remain physically present before the court below on each and

every date at least for two years or till disposal of the case,

whichever is earlier, in case of failure on two consecutive dates

without any reasonable explanation, the liberty granted shall be

deemed to be cancelled.

Praveen/-                                        (Akhilesh Chandra, J)