IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24622 of 2008
RAJENDRA PRASAD DAS @ RAJENDRA DAS
Versus
STATE OF BIHAR
-----------
2. 9/7/2008 Heard the counsel for the petitioner and the State.
Counsel for the petitioner submits that on the basis of
allegation made in the F.I.R., no offence under Section 409
I.P.C. is made out. So far non-submission of records in spite of
the direction by the authorities is concerned, is an offence
under Sub Sections (1)(2) and (3) of the Section 45 B of the
Bihar and Orissa Co-operative Socieites Act, 1935 for which
maximum punishment is six months. It has also been submitted
that the records have already been submitted by the petitioner
as earlier it was not furnished on account of petitioner being on
leave.
Considering this fact, prayer for grant of anticipatory
bail on behalf of the petitioner Rajendra Prasad Das @
Rajendra Das is allowed in connection with Mansahi P.S. Case
No. 29 of 2007 in case of his arrest/surrender before the court
below within four weeks from today on furnishing bail bond of
Rs. 10,000/- (Ten thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate, Katihar,
subject to the condition as laid down under Section 438 (2) of
the Cr.P.C.
S.Ali (Mridula Mishra, J.)