High Court Patna High Court - Orders

Rajeev Kumar Kanojia vs State Of Bihar on 29 June, 2010

Patna High Court – Orders
Rajeev Kumar Kanojia vs State Of Bihar on 29 June, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.21344 of 2010
          RAJEEV KUMAR KANOJIA S/O LATE JAGDISH KANOJIA
                                 Versus
                          STATE OF BIHAR
                                -----------

2. 29.6.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case

instituted for the offence under section 324,307/34

of the Indian Penal Code, Section 420 of the Indian

Penal Code and Section 138 of the Negotiable

Instrument Act.

Both the parties have appeared before this

Court and submit that the grievances of the

complainant would be satisfied, if the petitioner

undertakes to return Rs. 80,000/- received by him

from the complainant and pursuant thereof the

complainant undertakes to withdraw the present

prosecution case.

In view of such let the petitioner be

released on provisional bail for a period of 3 months

on furnishing bail bond of Rs. 5,000/- (five

thousand) with two sureties of the like amount

each to the satisfaction of the Chief Judicial
2

Magistrate, Buxar, in connection with Complaint

Case No. 420(C)/09, subject to the conditions, (i)

That one of the bailor will be a close relative of the

petitioner, who will give an affidavit giving

genealogy as to how he is related with the

petitioner. The bailor will undertake to furnish

information to the court about any change in the

address of the petitioner, (ii) That the bailor shall

also state on affidavit that he will inform the court

concerned if the petitioner is implicated in any

other case of similar nature after his release in the

present case and thereafter the court below will be

at liberty to initiate the proceeding for cancellation

of bail on the ground of misuse, (iii) That the

petitioner will give an undertaking that he will

receive the police papers on the given date and be

present on date fixed for charge and if he fails to do

so on two given dates and delays the trial in any

manner, his bail will be liable to be cancelled for

reasons of misuse.

In the period of provisional bail, the

petitioner shall deposit a demand draft in favour of

the complainant to the tune of Rs. 80,000/- which
3

will be permitted to be withdrawn by the

complainant. As and when the demand draft is

deposited, the provisional bail granted to the

petitioner shall be confirmed by the court below.

The complainant undertakes to file an application

before the court concerned stating therein that he

wishes to withdraw complaint petition within two

weeks of his receipt of the demand draft.

Fahad.                                ( Anjana Prakash, J.)