IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15733 of 2008
TARUN KUMAR YADAV
Versus
STATE OF BIHAR
-----------
3. 4.7.2008 Heard.
This is an application for anticipatory
bail in Kishanganj P.S.Case No. 275/2007 filed under
sections 409, 420, 467, 468, 471 of the Indian Penal
Code.
Learned counsel for the petitioner
submitted that there is allegation against the
petitioner that he withdrew a total sum of Rs.
55,000/- in three separate instalments from the
G.P.F. of one employee of the said department namely
Munilal Urao and misrepresented the money by forging
the signatures of the employee but from the perusal
of the case diary it would appear that there is
nothing to show that the alleged signatures on the
vouchers or other documents, through which withdrawal
of money was made, were found to be of the
petitioner. In the written report it has been stated
that after verification by an officer of the
department it was found that the petitioner withdrew
the said money, but the report of the said officer
also is not available in the record or in the case
diary.
Learned A.P.P. submitted that the
investigation is going on. He fairly conceded that up
till now there has been no expert report regarding
the disputed signature.
In view of the above submissions, the
prayer for anticipatory bail of the petitioner is
2
allowed till submission of the final form and he
(Tarun Kumar Yadav) is directed to surrender before
the court below within four weeks from today and in
the event of his surrender/arrest he shall be
enlarged on bail on his furnishing bail bond of
Rs.10,000/- (Rs. Ten thousand) with two sureties of
the like amount each to the satisfaction of Chief
Judicial Magistrate, Kishanganj in the aforementioned
case, subject to the conditions as laid down u/s
438(2) Cr.P.C.
However, as prayed for, a liberty is given
to the petitioner to file a fresh application for
anticipatory bail within one month of submission of
the final form and till then no coercive process
would be issued against him.
( Rekha Kumari,J.)
Surendra/