IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24778 of 2008
ARUN KUMAR SARKAR
Versus
STATE OF BIHAR
-----------
2 10.7.2008. Heard counsel for the petitioner and the State.
Petitioner is Branch Manager of Central Bank of India,
Bikramganj. He has forwarded the loan application of Jaleshwar Sah
to the head office for sanction of loan and considering the property
mortgaged, head office sanctioned the loan. The dispute in between
Jaleshwar Sah and Kameshwar Sah relating to mortgage of the un
partitioned property is reason behind filing the present case.
Petitioner has nothing to do with it.
Considering the aforesaid fact prayer for anticipatory bail is
allowed. The petitioner namely Arun Kumar Sarkar is directed to
surrender before the Judicial Magistrate,1st Class, Bikramganj, Rohtas
within four weeks from today and on his so surrendering he shall be
enlarged on bail on his furnishing bail bond of Rs.10,000/- (Ten
thousand) with two sureties of the like amount each to the satisfaction
of Judicial Magistrate, Bikramganj in connection with Complaint case
no.197 of 2006 subject to the condition as laid down under Section
438(2) Cr.P.C.
(Mridula Mishra, J)
Sss/-