IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35200 of 2010
NARESH YADAV S/O GANESHI YADAV..........PETITIONER
Versus
STATE OF BIHAR .
with
Cr.Misc. No.40923 of 2010
ABDUL WAHAB S/O LATE MD.BELAL HUSSAIN..........PETITIONER
Versus
STATE OF BIHAR .
-----------
02. 18.11.2010 Heard the learned counsel for the
petitioner and the State.
Misappropriation of Government money has
been found for the work done in period of
petitioner of Cri. Misc. No.35200/2010 as money
is withdrawn without any actual work.
Anticipatory bail to co-accused Bishundeo
Ravidas, Secretary is made ground for bail to
this petitioner, also work for schemes was in
between 21.5.2007 to 12.6.2007 while Bishundeo
Ravidas joined the post on 16.10.2007 one of the
withdrawals is said after his joining, if really
then that was concealed may be a ground for
cancellation of bail of Bushundeo Ravidas, but
may never entitle this petitioner for
anticipatory bail.
Accordingly, prayer for anticipatory
bail of petitioner of Cri. Misc. No.35200/2010
stands rejected.
2
Cancellation proceeding be initiated
against Bishundeo Ravidas, who has been allowed
anticipatory bail in Cri. Misc. No.34703/2010.
As about petitioner of Cri. Misc.
No.40923/2010, it is submitted that he was
nothing to do with the execution of the work or
withdrawal of payment of the money. He is simply
a convener.
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, the petitioner namely Abdul Wahab of
Cri. Misc. No.40923/2010 shall be released on
bail on furnishing bail bond of Rs.10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial
Magistrate, Katihar, District-Katihar in
connection with Barari (Semapur) P.S. Case
No.100/2010, subject to the conditions as laid
down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Vikash