High Court Patna High Court - Orders

Mahabir Ram vs State Of Bihar on 30 September, 2010

Patna High Court – Orders
Mahabir Ram vs State Of Bihar on 30 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.22287 of 2010
                    MAHABIR RAM s/O LATE Ghura Ram
                                            .......Petitioner.
                                     Versus
                                 STATE OF BIHAR
                                  -----------

3. 30.09.2010 Heard the learned counsel for the petitioner

and the State.

Submission of the learned counsel for the

petitioner is that petitioner is Assistant Engineer had no

role to play as schemes were below one lac for which

Junior Engineer was authorized. Mukhiya was mainly

responsible for the defalcation, if any, and he has been

allowed bail vide order dated 23.3.2010 passed in Cr.

Misc.No.2507 of 2010.

Having regard to the facts and circumstances

of the case, in the event of arrest or surrender within a

period of one month from the date of receipt/production

of a copy of this order, above named petitioner shall be

released on bail on furnishing bail bond of Rs.10,000/-

with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Siwan in

connection with Bhagwanpur P.S. Case No.96 of 2009,

subject to the conditions as laid down under section

438(2) of the Code of Criminal Procedure.

       Bhardwaj                       ( Mandhata Singh, J.)