High Court Patna High Court - Orders

Arun Kumar Sarkar vs State Of Bihar on 10 July, 2008

Patna High Court – Orders
Arun Kumar Sarkar vs State Of Bihar on 10 July, 2008
                    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/-