IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 5028 of 2011
1. Natwar Mahto
2. Prabhash Mahto @ Prabhash Kumar Mahato ..... ... Petitioners
Versus
The State of Jharkhand ..... ... Opposite Party
--------
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
------
For the Petitioners : Mr. V. Shivnath, Sr. Advocate
& Mr. Birendra Kumar, Advocate
For the State : Mr. Nilesh Kumar, Spl.P.P.
------
3/ 21.09.2011
Heard learned counsel for the petitioners and the learned Spl.
P.P. for the Prosecution.
The petitioners have been made accused for the offence under
Sections 467, 468, 471, 406, 409, 420 of the Indian Penal Code, Section 25
of the MANREGA Act and Sections 13 (c) (i) (iii) of the Prevention of
Corruption Act, in connection with Special Case No. 10 of 2011 arising out
of Telco (Govindpur) P.S. Case No. 261 of 2010.
There is allegation against the petitioners to have taken the
amount of wages of the labourers while making payment to them. It is
alleged that though the payment was made in the account of the labourers at
the rate of Rs. 4000/- but these petitioners withdrew the amount and made
payments to the labourers at the rate of Rs. 1500/- to 2000/-.
However, in the facts of this case, I am inclined to enlarge the
petitioners, Natwar Mahto and Prabhash Mahto @ Prabhash Kumar Mahto,
on bail. Accordingly, the petitioners, named above, are directed to be
released on bail, on furnishing bail bonds of Rs. 10,000/- (ten thousand) each,
with two sureties of the like amount each, to the satisfaction of Special Judge,
Ranchi in connection with Special Case No. 10 of 2011 arising out of Telco
(Govindpur) P.S. Case No. 261 of 2010.
( H. C. Mishra, J.)
R.Kr.