High Court Patna High Court - Orders

Surendra Singh vs The State Of Bihar on 5 October, 2010

Patna High Court – Orders
Surendra Singh vs The State Of Bihar on 5 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.20630 of 2010
                  SURENDRA SINGH S/O SRI ANUP SINGH.......PETITIONER.
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

3. 05.10.2010 Heard the learned counsel for the petitioner and the

State.

In the case informant and other 5-6 persons in number

taken their photographs along with thumb impression and

signature in name of providing loan, but no loan was provided

rather after years notice for realization was received by the

informant and others. Petitioner is not employee of the concerned

bank but influencive person occupied chairmanship of District

Co-operative Bank. Victims are constant on the point about

obtaining of their photographs, signature, thumb impression and

non-providing of loan and petitioner’s having hand disentitles

petitioner for anticipatory bail.

Accordingly same is dismissed.

      Vikash                                            ( Mandhata Singh, J. )