High Court Patna High Court - Orders

Laxminiya Devi vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Laxminiya Devi vs State Of Bihar on 11 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR.MISC. NO.32273 OF 2010
LAXMINIYA DEVI, WIFE OF RAJO RAM, RESIDENT OF VILLAGE BAHNAUR,
POLICE STATION NARHAT, DISTRICT NAWADA
                              VERSUS
                        THE STATE OF BIHAR
                               *******

2 11/10/2010 Heard Counsel for the petitioner and the A.P.P.

appearing on behalf of the State.

The petitioner apprehends her arrest in a case

under Sections 384 of the Indian Penal Code.

The allegation against the petitioner, who is the

Mukhiya, is that she has taken unlawful amount of Rs.

20,00/- from the person who has been granted benefit

under the Indira Awas Yojana.

Counsel for the petitioner submits that lady

who has made the allegation has later on withdrawn her

allegation and has sworn affidavit in favour of the

petitioner.

I would not like to make any comment on such

affidavit.

In the facts and circumstances of the case, I do

not think it fit case for grant of anticipatory bail. This

application is accordingly dismissed.

Anand                                                    ( Sheema Ali Khan, J. )