IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13139 of 2010
1. RADHIKA DEVI, W/o - Bitrani Sahni
2. Raj Kumari Devi, W/o - Sathu Sahni
3. Lalita Devi, W/o - Pukar Sahni
4. Manju Devi, W/o - Ramashis Sahni
5. Girija Devi, W/o - Umesh Sahni
6. Danti Devi @ Machho Devi W/o - Raja Sahni
All residing at village Raksha P.S. karja, District - Muzaffarpur.
--------- Petitioners.
Versus
THE STATE OF BIHAR ------- Opposite Party.
-------
03. 12.10.2010 Heard learned counsel for the six petitioners and
learned Additional Public Prosecutor for the State.
Supplementary affidavit has been filed on behalf of
learned counsel for the petitioners.
Petitioners are named accused in this case carry
allegation of not completing the house in spite of taking benefits
of Indira Awas Scheme, the Investigating Officer, during the
investigation did not find any construction. However, by
supplementary affidavit annexing some photographs, it is
pointed out that money was spended towards
construction/purchase of house etc. some defalcation at the
hands of local Mukhiya is also alleged.
Considering the facts and circumstances of the case
and subject to verification of construction etc. in the event of
their arrest/surrender before the court below within four weeks
of receipt of the copy of this order, petitioners, namely, Radhika
Devi, Raj Kumari Devi, Lalita Devi, Manju Devi, Girija Devi and
Danti Devi @ Machho Devi, are directed to be released on bail
on furnishing bail bond of Rs. 10,000/- (ten thousand only) each
-2-
with two sureties of the like amount each to the satisfaction of
S.D.J.M. Muzaffarpur, in connection with Karja P.S. Case No.
97 of 2009, subject to condition laid down under Section 438(2)
of the Criminal Procedure Code with additional condition to
remain physically present before the court below on each and
every date till disposal of the case, in case of failure on two
consecutive dates, the liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)