IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18425 of 2011
Surendra Chaurasia @ Surendra Prasad
Versus
The State Of Bihar
-----------
04. 13.07.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner apprehends his arrest in
connection with Sasaram (T) P.S. Case No. 389/2011
for offences under Sections 419, 420 and 406 of the
Indian Penal Code and Section 138 of the N.I. Act,
pending in the court of Chief Judicial Magistrate,
Rohtas at Sasaram.
Petitioner is named accused in this case.
After some arguments, an offer is made to pay the
amount mentioned in the cheque issued by the
petitioner in favour of the informant subject to the
result of the case.
Considering the facts and circumstances,
subject to deposit of the amount covered in the cheque
in question within six weeks, in the event of his arrest
or surrender within a period of six weeks, let the
petitioner namely, Surendra Chaurasia Alias Surendra
Prasad Chaurasia, be enlarged on bail on furnishing
bail bond of sum of Rs. 10,000/- (ten thousand only)
with two sureties of the like amount each to the
2
satisfaction of Chief Judicial Magistrate, Rohtas at
Sasaram, in connection with Sasaram (T) P.S. Case
No. 389/2011, subject to condition under section
438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at
least for two years or till disposal of the case,
whichever is earlier and in the event of failure on two
consecutive dates, without any reasonable
explanation, the privilege granted shall be deemed to
be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)