IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20590 of 2011
Kislay Kishore
Versus
The State Of Bihar
-----------
02. 15.07.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner is one of the named accused in
connection with Dharahara P.S. Case No. 31/2011 for
the offences under Sections 406, 409, 420, 467, 468
and 471 of the Indian Penal Code, pending in the
court of Chief Judicial Magistrate, Munger, being
posted as Block Development Officer during relevant
period, during such time, some sort of
irregularities/illegalities were said to have been
committed specifically regarding issuance of cheques
to the beneficiaries under Indira Awas Scheme. The
petitioner was posted there from a different place of
service and remained for a limited short period and
came back to his parent place at his own
representation. One of the co-accused Abhi Nandan
Kumar appears granted privilege by a Bench of this
Court vide order dated 16.06.2011 passed in Cr. Misc.
No. 19103/2011.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within
2
a period of four weeks, 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, Munger, in connection with
Dharhara P.S. Case No. 31/2011, subject to condition
under section 438(2) of the Code of Criminal
Procedure, and additional condition to attend the
court regularly at least for two years or till disposal of
the case, whichever is earlier and in the event of
failure on two consecutive dates, without any
reasonable explanation, the privilege granted shall be
deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)