IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20630 of 2010
SURENDRA SINGH S/O SRI ANUP SINGH.......PETITIONER.
Versus
THE STATE OF BIHAR
-----------
3. 05.10.2010 Heard the learned counsel for the petitioner and the
State.
In the case informant and other 5-6 persons in number
taken their photographs along with thumb impression and
signature in name of providing loan, but no loan was provided
rather after years notice for realization was received by the
informant and others. Petitioner is not employee of the concerned
bank but influencive person occupied chairmanship of District
Co-operative Bank. Victims are constant on the point about
obtaining of their photographs, signature, thumb impression and
non-providing of loan and petitioner’s having hand disentitles
petitioner for anticipatory bail.
Accordingly same is dismissed.
Vikash ( Mandhata Singh, J. )