IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10915 of 2011
RAMJEE PRASAD GUPTA
Versus
THE STATE OF BIHAR
-----------
2 26.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the Support Officer in
the State Bank of India is apprehending his arrest in a
case registered under Sections 467, 468, 419 and 420 of
the Indian Penal Code.
The accusation against the petitioner is to
have transferred Rs. 1,03,698/- from the debit account
of the bank to the various accounts of his relatives and
friends.
It is submitted by learned counsel for the
petitioner that the aforesaid amount was transferred to
the various account holders in lieu of the stationary and
other articles being supplied by those account holders
on the permission of the Branch Manager,
Subsequently, as directed by the authorities, the
petitioner transfer back the aforesaid amount in the
debit account of the bank.
2
It appears that the investigation is still going
on.
Considering the fact that the alleged amount
has been transferred back to the debit account, let the
above named petitioner, be released on anticipatory
bail, in the event of his arrest or surrender before the
learned Court below within a period of 12 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 the learned Chief Judicial
Magistrate, Rohtas at Sasaram in connection with
Rohtas (Amjhore) P.S. Case No. 119/2010, subject to
the conditions as laid down under Section 438(2)
Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-