High Court Patna High Court - Orders

Sushila Devi & Anr. vs The State Of Bihar & Anr. on 20 July, 2011

Patna High Court – Orders
Sushila Devi & Anr. vs The State Of Bihar & Anr. on 20 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23699 of 2011
                  1. Sushila Devi, wife of Girish Prasad
                  2. Girish Prasad, Son of Late Mahendra Prasad Singh
                      Both are residents of village-Rauna Sherpur, P.S.-Balaganj, District-
                      Gaya.                                     ............Petitioners.
                                           Versus
                   1. The State of Bihar
                   2. The Branch Manager, Bank of Baroda, Kankarbagh Branch, Patna.
                                                                ..........Opposite Parties.
                                          -----------

2. 20.07.2011 Heard learned counsel for the petitioner and

learned counsel appearing for the State.

The petitioners apprehend arrest in

connection with a case registered for the offence under

sections 406 and 420 of the Indian Penal Code.

The prosecution has alleged that the

petitioners took loan of Rs. 5,00,000/- from the Bank of

Baroda but the documents submitted by them for

mortgage were subsequently found to be fake.

Learned counsel for the petitioners submits

that the Bank after proper verification of the document

as well as inspection of the spot sanctioned the loan to

the petitioner No. 2. Petitioner No. 1 is guarantor of the

said loan.

Learned counsel for the petitioners further

submits that out of Rs. 5,00,000/- the petitioner has

already repaid Rs. 1,50,000/-.

It is further submitted that the petitioners are

ready to make payment of remaining principal amount
2

of the loan within a period of four months.

Taking into consideration the aforesaid

submissions, let the petitioners, namely Sushila Devi

and Girish Prasad in the event of their arrest or

surrender before the Court below within a period of four

weeks from the date of communication of this order, be

enlarged on provisional anticipatory bail for a period of

four months, on furnishing bail bonds of Rs. 5,000/-

(Five thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate,

Patna in connection with Patrakar Nagar P.S. Case No.

2 of 2011.

In the meantime, the petitioner would make

payment of the entire principal amount of loan to the

concerned bank and file a receipt in token of such

payment before the concerned court in that regard. In

case the petitioner is able to satisfy the court that they

have repaid the entire remaining principal amount in

question, the provisional bail, so granted to the

petitioners, shall be confirmed.

It is made clear that in case within the time

aforesaid, the petitioners fail to comply with the

undertaking given to the court with regard to the

payment the provisional bail so granted shall stands

cancelled and the petitioners may pray thereafter for
3

regular bail, which shall be considered in accordance

with law on its own merit.

Sanjeet/                                (Ashwani Kumar Singh, J.)