IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29337 of 2010
VIJAY KUMAR KHAN
Versus
STATE OF BIHAR
-----------
2. 12. 08. 2010. Heard learned counsel for the petitioner and the State.
The petitioner being the Manger of Central Bank is
apprehending his arrest in a case registered under Sections 406, 409,
420 and 120B of the Indian Penal Code.
It is alleged that in the Cooperative of the Bank, the
informant got invested Rs. 2,13,000/- which got matured on 24. 01.
2009, but the said amount was not paid as a result the present case
has been filed.
Learned counsel for the petitioner submits that he is one
of the Directors of the Cooperative of the Bank from 2004 to 2006,
when he was posted in the bank whereas in the present case cause
of action arose in the year 2009.
Considering the fact and circumstances of the case, let
the above named petitioner be released on bail in the event of arrest
or surrender in the court below within a period of twelve 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
Chief Judicial Magistrate, Saharsa, in connection with Bangaon P.S.
Case No. 70 of 2009, subject to the conditions as laid down under
Section 438 (2) of Cr.P.C.
m.p. ( Dinesh Kumar Singh, J.)