IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8873 of 2011
SHANKAR MAHTO, SON OF LATE KIRA MAHTO
Versus
THE STATE OF BIHAR
-----------
02 28.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
It appears from perusal of the record that on the basis
of allegation of one Balaknath Sahani, an enquiry was conducted and
after the aforesaid enquiry, a report was submitted. Allegedly, the
petitioner took some amount from beneficiaries of Indira Awas
Scheme and furthermore, he did not distribute the scholarship of S.C.
& S.T. students in the year 2009-2010.
Learned counsel appearing for the petitioner requested
me to go through the enquiry report which is at Page 15 of this
application. It appears from perusal of the aforesaid enquiry report
that some beneficiaries made statements against the petitioner under
the influence of above stated Balaknath Sahani, who is none else but
defeated candidate in the election. Furthermore, I find that the
amount of scholarship of the year 2009-2010 is still deposited in
bank.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner
be released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
Thousand) with two sureties of the like amount each to the
satisfaction of Sub Divisional Judicial Magistrate, (West)
Muzaffarpur in connection with Saraiya P.S. Case No. 17 of 2011.
Shahzad ( Hemant Kumar Srivastava, J.)