IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32091 of 2010
RAMJEE PRASAD, SON OF JAGMOHAN PRASAD AZAD, RESIDENT OF VILLAGE
FATEHPUR, P.S. TEKARI, DISTRICT GAYA. ----- PETITIONER
Versus
THE STATE OF BIHAR ----- OPPOSITE PARTY
-----------
2 8.10.2010 Petitioner is apprehending his arrest in a case under
Sections 420, 467, 468, 471 and 120B read with Section 24 of the
Indian Penal Code.
Petitioner is the then Bank Manager of Punjab
National Bank within the district of Gaya. It is said that he did not
verify the signature and the photograph on the Kisan Card before
issuing loans.
Learned counsel for the petitioner submits that it is not
the duty of the Branch Manager either to verify the signatures or
the photographs on the Kisan Cards which are issued by the Block
Development Officer. In any event, it is said that the loan amount
has already been deposited in the account concerned.
In view of the aforesaid facts, petitioner Ramjee
Prasad is directed to be released on anticipatory bail in the event of
his arrest or surrender within a period of six weeks in connection
with Atari P.S. Case No. 36 of 2010 on furnishing bail bond of
rupees ten thousand with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Gaya subject to
the conditions laid down under Section 438(2) of the Cr.P.C.
Sanjay ( Sheema Ali Khan, J.)