High Court Patna High Court - Orders

Nagmani Kumar @ Nagmani Singh vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Nagmani Kumar @ Nagmani Singh vs The State Of Bihar on 16 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.31309 of 2011
                 ======================================================
                 Nagmani Kumar @ Nagmani Singh, son of Jawahar Singh, resident of
                 Village Rotwan, P.S. Baghaila, Distt. Rohtas.
                                                                     .... ....   Petitioner/s
                                                   Versus
                 The State of Bihar
                                                         .... .... Opposite Party/s
                 ======================================================
                 Appearance :
                 For the Petitioner/s : Mr. Ajay Kumar Tiwari, Advocate
                 For the Opposite Party/s   :   Mr. Anil Kumar, A.P.P.
                 ======================================================
                 CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                 ORAL ORDER

(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)

4 16-11-2011 Heard.

The petitioner apprehends his arrest in a criminal

prosecution, based on a complaint petition, in which cognizance

has been taken under Section 406 of the Indian Penal Code.

According to the prosecution case, the petitioner is

alleged to have purchased on credit one diesel engine motor pump

of eight horse power costing Rs.23,000/- from the complainant

with a promise to pay the price at a later date. According to the

complainant, despite reminders, the price of the diesel engine

motor pump has not been paid by the petitioner.

Learned counsel appearing on behalf of the petitioner

submits that without going into the controversy about the

correctness or otherwise of the prosecution allegation, the
Patna High Court Cr.Misc. No.31309 of 2011 (4) dt.16-11-2011

2

petitioner is prepared to deposit Rs.23,000/- in the court below

within a period of six weeks from today, provided the aforesaid

deposit is not construed as admission of his guilt.

Be that as it may, in the facts and circumstances of the

case, if the petitioner deposits the aforesaid amount of Rs.23,000/-

within the aforesaid period of six weeks from today either in cash

or through treasury challan or through bank draft, as per direction

of the learned trial court, then he shall be enlarged on bail, in the

event of his arrest or surrender before the learned court below

within the aforesaid period of six weeks from today in connection

with complaint case No.474 (C) of 2008 (Tr. No.2323 of 2009) on

furnishing bail bond of Rs.10,000/-(ten thousand) with two

sureties of like amount each to the satisfaction of learned Chief

Judicial Magistrate, Rohtas at Sasaram subject to the conditions as

laid down under Section 438 (2) of the Cr.P.C.

However, it is made clear that if the petitioner fails to

deposit the aforesaid amount within the time prescribed, then it

shall be construed that the prayer for anticipatory bail made on

behalf of the petitioner has finally been rejected by this Court, and

in that case he will be obliged to surrender in the court below and

seek regular bail, which shall be considered on its own merit,

without being influenced by the present order.
Patna High Court Cr.Misc. No.31309 of 2011 (4) dt.16-11-2011

3

It is further clarified that the amount deposited by the

petitioner shall be kept intact by the trial court and if the petitioner

is acquitted after conclusion of the trial, then the money may be

returned to him. However, if he is held guilty, then money shall be

forfeited and shall be utilized as per direction of the learned trial

court.

(Birendra Prasad Verma, J)

Anjani /-