High Court Patna High Court - Orders

Binda Prasad Yadav @ Binda Yadav vs State Of Bihar on 22 December, 2010

Patna High Court – Orders
Binda Prasad Yadav @ Binda Yadav vs State Of Bihar on 22 December, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.31904 of 2010
                       BINDA PRASAD YADAV @ BINDA YADAV, SON OF JATA
                       RAUT, RESIDENT OF VILL. GAUNAHA, P.S. GAUNAHA, DISTT.
                       WEST CHAMPARAN, BETTIAH AT PRESENT POSTED AS
                       CLERK-CUM-CASHIER IN UTTAR BIHAR GRAMIN BANK
                       BRANCH BELSANDI, DISTT. WEST CHAMPARAN, BETTIAH. .
                                                 Versus
                                       THE STATE OF BIHAR .
                                               -----------

03. 22.12.2010 Heard learned counsel for the petitioner and the State.

Petitioner is the Clerk-cum-Cashier of one of the branch of

the Uttar Bihar Gramin Bank, wherefrom the complainant has taken

the Kishan Credit Card on payment of Rs.5,00/- to a middleman. It is

submitted on behalf of the petitioner that on the date on which the

Kishan Credit Card was sanctioned by the Branch Manager petitioner

was not present in the branch, as on that date on the instructions of the

Branch Manager he had gone to discharge some other duties.

Aforesaid aspect of the matter be considered by the court

below, provided the petitioner named above surrenders in the court of

C.J.M., West Champaran, Bettiah in connection with Gaunaha P.S.

Case No.35 of 2010 within four weeks from the date of receipt of this

order in the court below and applies for regular bail.

With the observation aforesaid, this application is disposed

of.

(V.N. Sinha, J.)
Rajesh/