High Court Patna High Court - Orders

Sanjay Kumar Keshri @ Mantu vs The State Of Bihar on 11 July, 2011

Patna High Court – Orders
Sanjay Kumar Keshri @ Mantu vs The State Of Bihar on 11 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellanious No.14361 of 2011
                   ======================================================

Sanjay Kumar Keshri @ Mantu, Son of Vijay Keshri, Resident of Mohalla
Adarsh Colony, Baulia Road, Nooranganj, P.S. Sasaram (T), District
Rohtas.

…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================
Appearance :

For the Petitioner : Mr. Kamla Kant Pandey, Adv.
For the Opposite Party : Mr. Damodar Prasad Tiwary, A.P.P.
======================================================

4/- 11-07-2011 Heard learned counsel for the petitioner and learned

additional Public Prosecutor for the State.

Petitioner is named accused in this complaint case with

specific allegation as mentioned in paragraph no. 5 of the

complaint petition that in order to return the money taken as

advance he has issued two cheques worth Rs. 60,000/- each in

favor of the complainant but both have been dishonored. Though,

there is nothing mentioned in the bail application as regard to

same, but during course of argument, it is submitted that the

petitioner Sanjay Kumar Keshri @ Mantu has neither issued any

such cheque nor there is anything on record before the court below

showing such issuance of cheques. Subject to verification and

only on finding that no such cheques have been issued (as

mentioned in paragraph no. 5 of the complainant petition), let the

petitioner, namely, Sanjay Kumar Keshri @ Mantu in the event of
arrest /surrender before the court below within four weeks of

receipt of the copy of this order, is directed to be released 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 Sub-

Divisional Judicial Magistrate, Rohtas at Sasaram , in connection

with Complaint Case No. 1147 of 2010, 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 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.

(Akhilesh Chandra, J)
Praveen/-