High Court Patna High Court - Orders

Vijay Kumar Mishra vs The State Of Bihar on 11 October, 2010

Patna High Court – Orders
Vijay Kumar Mishra vs The State Of Bihar on 11 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.31274 of 2010
                                VIJAY KUMAR MISHRA
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 11.10.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Allegation is about non-submission of expenditure of

amount of Rs. 12,54,621/- under N.R.H.M. Scheme. Specifically, it

is said that petitioner did not hand over charge. Submission of the

learned counsel for the petitioner is that for the same allegation,

Rajgir P.S. Case No. 19 of 2008 by the same victim was lodged in

which petitioner was taken into custody and after remaining in

custody was allowed bail. So, again his arrest cannot be justified.

I agree with the submission of the learned counsel for

the petitioner. Accordingly, prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Rajgir P.S. Case No. 190 of 2010 above named

petitioner 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 C.J.M., Biharsharif subject to the conditions as

laid down under Section 438(2) of Cr. P.C.

shail                                          (Mandhata Singh, J.)