High Court Patna High Court - Orders

Kameshwar Prasad Singh vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Kameshwar Prasad Singh vs The State Of Bihar on 12 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.12760 of 2011

                    Kameshwar Prasad Singh, Son of Late Budhan Singh, Resident of Flat No.
                    287, Road No. 3, Rajbansi Nagar, P.S. Shashtrinagar, Distant + Town
                    Patna.
                                                                             ---------- Petitioner
                                                        Versus
                    1.The State Of Bihar.
                    2.Ratan Prasad Gupta, Son of Late Das Narain Sao, R/o Bari Khagaul
                    Muljharitar, P.S. Khagaul, District Patna.
                                                                    -------- Opposite Parties
                                                     --------------

03/- 12/09/2011 Heard learned counsel for the petitioner, learned

counsel for the complainant and learned Additional Public

Prosecutor for the State.

The petitioner apprehends his arrest in connection

with a case registered for the offence punishable under Section

420 of the Indian Penal Code, is solitary named accused in this

four years old complaint case, relating to some transaction.

Submission is that petitioner is for the present ready

to pay of the claim of Rs. 55,000/- as laid by the complainant.

Considering the facts and circumstances of the case, in

the event of payment of the abovementioned amount to the

complainant, in the event of his arrest/surrender before the court

below within four weeks, let the above named petitioner be

enlarged on bail on furnishing bail-bond of Rs. 10,000/- (ten

thousand only) with two sureties of the like amount each to the

satisfaction of learned Judicial Magistrate, 1st Class, Danapur,

Patna, in connection with Complaint Case No. 297(C) of 2007,

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 till disposal of the case,

in case of failure on two consecutive dates, without giving any

reasonable explanation, the liberty granted shall be deemed to be

cancelled.

Praveen/-                           ( Akhilesh Chandra, J.)