High Court Patna High Court - Orders

Anil Kumar vs The State Of Bihar on 22 November, 2011

Patna High Court – Orders
Anil Kumar vs The State Of Bihar on 22 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.37239 of 2011
                                        Anil Kumar
                                           Versus
                                   The State Of Bihar
                                         -----------

2 22-11-2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner is in jail custody since 16-08-

2011 in a case registered under Sections-406, 420, 467,

468, 471, 120B of the Indian Penal Code and 43/66 of

I.T. Act.

According to prosecution case, Rs

10,50,328/- were transferred in the account of the

petitioner from Badodara, Gujrat and on the alleged date

of occurrence, the petitioner went in the concerned bank

and expressed his desire to withdraw the aforesaid

amount.

Learned counsel for the petitioner submits

that if the petitioner intended to withdraw the aforesaid

amount he would have certainly issued a cheque or fill up

a pay slip but neither any cheque nor any pay slip was

produced by the informant before the police and

therefore, aforesaid fact clearly goes to show that the

petitioner never expressed his desire to withdraw the

aforesaid amount from his account.

2

Taking into consideration the aforesaid facts

and circumstances of the case as well as submission of

the parties, let the petitioner, namely, Anil Kumar be

released on bail on furnishing bail bonds of Rs 10,000/-

(ten thousand) with two sureties of the like amount each

in connection with Muzaffarpur Town P.S. Case No. 430

of 2011 to the satisfaction of Chief Judicial Magistrate,

Muzaffarpur.

( Hemant Kumar Srivastava, J.)
AKVishwakarma