IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25996 of 2011
Jitendra Mishra Bhikhshu, S/o Shashi Bhushan Mishra, R/o/v-
Chandpura, P.S. Neema Chandpura, District Begusarai
Versus
The State Of Bihar
with
Cr.Misc. No.26902 of 2011
Jitendra Mishra Bhikhshu, S/o Shashi Bhushan Mishra, R/o/v-
Chandpura, P.S. Neema Chandpura, District Begusarai
Versus
The State Of Bihar
-----------
04/ 25.10.2011 Heard learned counsel for the petitioner and the
State.
Petitioner, who is Chief Executive officer of the
Begusarai Urban Development Cooperative Bank, is
apprehending his arrest in connection with Town P.S.
Case Nos. 214, 300 of 1999 registered for the offence
under Sections 406, 408, 409, 420 and 120B of the Indian
Penal Code lodged at the instance of the Chairman of the
Bank.
It is submitted on behalf of the petitioner that
case was lodged in the year 1999 in which charge sheet
has also been submitted but after submission of the charge
sheet, there has been settlement of the dispute between the
petitioner and the Chairman, which is evident from the
compromise petition dated 24.1.2011 referred to in the
2
order rejecting the prayer for bail of the petitioner dated
7.5.2011.
Let the petitioner surrender in the court of
C.J.M./ Sri A.K. Pathak, J.M., Begusarai in connection
with Begusarai Town P.S. Case nos. 214, 300 of 1999
within four weeks from the date of receipt of this order in
the court below and apply for grant of regular bail in the
light of the compromise petition dated 24.1.2011 and until
appropriate final order is passed in the matter after hearing
the Chairman of the Bank, no coercive steps be taken
against the petitioner.
Let this order be communicated to the court
below through fax on payment of usual charges by the
petitioner.
Arjun/ ( V. N. Sinha, J.)