High Court Patna High Court - Orders

Ashok Kumar Singh vs The State Of Bihar on 23 September, 2011

Patna High Court – Orders
Ashok Kumar Singh vs The State Of Bihar on 23 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.25061 of 2011
                  Ashok Kumar Singh, son of late Gopaljee Singh, resident of
                 village - Dharmwari, P.S. - Baikunthpur, District - Gopalganj.
                                                                 -------- Petitioner.
                                              Versus
                The State of Bihar                            ---Opposite Party
                                              ******

For the petitioner : Mr. Mritunjay Pd. Singh, Adv.

For the State : Mr. Dasarath Prasad, APP
*****

03/- 23.09.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in connection

with Baikunthpur P.S. Case No. 17/2011, G.R. No. 566/2011

for the offences under sections 406/409/420 of the Indian

Penal Code, is one of the named accused in this case being

Up-Pramukh with allegation of being instrumental in some

sort of mismanagement in execution of Manrega

programme.

Submission is that petitioner has no role to play

nothing specific is attributed against him. Rather the case has

been instituted only because earlier he has lodged some

complaint against Block Development Officer relating to

some tree cutting.

Learned Additional Public Prosecutor who is

armed with carbon copy of the case diary up to paragraph 12
dated 31.03.2011, submits that the case has been instituted on

the basis of pre-inquiry and police investigation is at

admission stage.

Considering the facts and circumstances of the

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

four weeks, till conclusion of investigation,. Submission of

charge-sheet, let the above-named petitioner be enlarged on

bail on furnishing bail bond of sum of Rs. 10,000/- (ten

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

the satisfaction of Chief Judicial Magistrate, Gopalganj, in

connection with Baikunthpur P.S. Case No. 17/2011, subject

to condition under section 438(2) of the Code of Criminal

Procedure, and additional condition to remain physically

present before the court below till submission of charge sheet

and on the dates fixed and in the event of failure on two

consecutive dates, without any reasonable explanation, the

privilege granted shall be deemed to be cancelled.

( Akhilesh Chandra, J.)
Rajeev/