High Court Patna High Court - Orders

Sardar Kulmohan Singh &Amp; Ors vs State Of Bihar on 1 September, 2010

Patna High Court – Orders
Sardar Kulmohan Singh &Amp; Ors vs State Of Bihar on 1 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.27130 of 2010
                         1.   SARDAR KULMOHAN SINGH
                         2.   Raja Singh
                         3.   Mahendra Singh
                         4.   Dilip Singh Patel @ Dalip Singh
                                       Versus
                                 The STATE OF BIHAR
                                       ------

2/ 01.09.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioners are alleged for misappropriating the income of

Takht Harimandirjee, Patna City by way of spending its earning to its

employees illegally appointed by them and by other way concerning

maintenance of Takht Harimandirjee, Patna City. It is said that they

have no concern with Managing Committee even one of them is not

member. So, the money expended by them is misappropriation may

never be believed as there is no parallel Committee having authority

to manage the affairs of Takht Harimandirjee, Patna City. Without

referring any parallel Managing Committee making of allegation

towards its expenses may be said misdeed of the complainant himself

basing which refusal of anticipatory bail never can be justified.

In the event of arrest or surrender within one month from

the date of receipt/production of a copy of this order in connection

with Complaint Case No. 841(c) of 2008, above named petitioners

shall be released on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand) each with two sureties of the like amount each to the

satisfaction of J.M., Ist Class, Patna subject to the conditions as laid

down under Section 438(2) of Cr. P.C.

shail                                         (Mandhata Singh, J.)