IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.34763 of 2010
RAMESHWAR PRASAD @ RAMESHWAR SINGH
Versus
THE STATE OF BIHAR
-----------
3/ 22.02.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
One of the beneficiaries is Amida Kunwar, W/o late
Ram Gobind Nonia. Money is also withdrawn on her name.
Petitioner is claiming her as Amida Kunwar, W/o late Ram
Gobind Nonia. Defence is that one Sukhali is really Amida
Kunwar having her alias name W/o Ram Gobind Nonia real
beneficiary not the informant. Photostat copy of voter list of
Assembly Election is there to show informant’s name at Serial No.
348 as Minia Devi, W/o Kalu Nonia.
Considering the facts and circumstance of the case,
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 Koilwar P.S. Case No. 91 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., Bhojpur, Ara subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)