High Court Patna High Court - Orders

Nawin Kumar vs State Of Bihar on 2 November, 2010

Patna High Court – Orders
Nawin Kumar vs State Of Bihar on 2 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.37032 of 2010

                    NAWIN KUMAR S/O SRI HARI PRASAD. R/O VILLAGE-
                    VISHUNPUR, P.S. WAZIRGANJ, DISTT. GAYA AT
                    PRESENT POSTED IN THE OFFICE OF NEHRU YUWA
                    KENDRA, BHABHUA, P.S. BHABHUA, DISTT.KAIMUR.
                                                 --PETITIONER

                                           Versus

                    THE STATE OF BIHAR                     --OPP.PARTY



2   02.11.2010

Heard learned counsel for the petitioner,

learned additional Public Prosecutor for the State and learned

counsel for the complainant.

Petitioner is one of the named accused in this

case carries allegation of being party in a negotiation with the

complainant and other accused persons for admission of son

of the complainant in Medical College and realized rupees

twelve lacs in that pretext but when nothing could be done

inspite of assurance, refused to return the money so taken.

By filing supplementary affidavit, it is submitted on behalf of

the petitioner that though he was not at all concerned with

such allegation but the complainant who was a student of

Medical College on some counts rusticated from there and

there was an earlier case at the instance of the petitioner

against the complainant which is reason behind filing of
2

instant case.

Learned counsel for the complainant

vehemently opposed the prayer on basis of some outcome of

investigation of the case filed at the instance of the petitioner

against the complainant.

Considering the facts and circumstances, the

petitioner, in the event of arrest or surrender within four

weeks from today, is directed to be enlarged on bail on his

furnishing bonds of Rs.10,000/- (Rupees ten thousand) with

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

Chief Judicial Magistrate, Bhabhua, Kaimur, in Complaint

Case no. 458 of 2010, subject to the conditions laid down in

Section 438(2) of the Code of Criminal Procedure with

additional condition that the petitioner shall remain present

before the court below on each and every date till disposal of

the case. If the petitioner fails to remain present on two

consecutive dates without any reasonable explanation the

privilege granted shall be deemed to be cancelled.

(Akhilesh Chandra, J.)

AAhmad