IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.12792 of 2011
R.K.L.DAS @ RADHA KANT LAL DAS AND ORS. .
Versus
THE STATE OF BIHAR .
-----------
02. 25.04.2011 Heard learned counsel for the petitioners
and the State.
The petitioners are apprehending their arrest
in a case registered under section 406, 409,
420/120B of the Indian Penal Code.
The petitioners being employees of the
Central Bank of India alleged to have
misappropriated the money deposited by different
employees in Central Bank Employee Saving and
Credit Self Supporting Co-operative Society Ltd. It is
submitted that the dispute is pending before the
Bihar Co-operative Tribunal and others have been
granted anticipatory bail in the case.
Considering the aforesaid facts, let the
petitioners, namely, R. K. L. Das @ Radha Kant Lal
Das, Molo Kamti @ Moli Kamti, Ashok Thakur,
Ranjan Kumar Gupta @ Ranjan Kumar, Chandra
Mohan Thakur, Anil Kumar Das @ A. K. Das and
Vijayanand Pathak @ V. N. Pathak, be released on
bail in the event of arrest or surrender before the
learned court below within a period of twelve weeks
2
from today in connection with Saharsa Sadar P. S.
Case No. 260 of 2010 on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties of
the like amount each to the satisfaction of the
learned Chief Judicial Magistrate, Saharsa subject to
the conditions as laid down under section 438(2) of
the Code of Criminal Procedure.
Learned Counsel for the petitioners is
permitted to make necessary correction.
SKM (Dinesh Kumar Singh, J.)