IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25878 of 2011
Arun Kumar Shrivastava S/o Late Ramesh Sharan at
Present Branch Manager, Central Bank Of India,
Kalikapur Hat Branch, P.S. Barari, District-Katihar,
Present R/o village Bahuara. P.S. Chewara, District-
Shiekhpura.
--Petitioner
Versus
The State Of Bihar --Opp.party
-
3 05.09.2011 Supplementary affidavit has been filed.
Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
Petitioner is one of the accused in this
case being Branch Manager of Central Bank from
where some transactions were made by
beneficiaries of Indira Awas. Submission is that
during his tenure there was one single transaction
that too in favour of Mahfooz Alam, an account
holder after due formalities and he has also
supported the same by swearing an affidavit.
Considering the facts and circumstances,
2
the petitioner, in the event of arrest or surrender
within four weeks from today, is directed to be
enlarged on bail on furnishing bonds of Rs.
!0,000/- (Rupees ten thousand) with two sureties of
the like amount each to the satisfaction of the
Chief Judicial Magistrate, Katihar, in Barari P.S.
Case no. 183 of 2010, subject to the conditions
laid down in Section 438 (2) of the Code of
Criminal Procedure with additional condition that
the petitioner shall remain present before the
court below on each and every date till three
years, or till disposal of the case, whichever is
earlier. If the petitioner fails to remain present on
two consecutive dates without any reasonable
explanation the privilege granted shall be deemed
to be canceled.
( Akhilesh Chandra, J.)
AAhmad