High Court Patna High Court - Orders

Champa Devi vs The State Of Bihar on 1 July, 2010

Patna High Court – Orders
Champa Devi vs The State Of Bihar on 1 July, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.9958 of 2010
                               CHAMPA DEVI
                            W/O Singhasan Bhagat,
                       R/O Vill. Vishwambhapur, P.S. Bihta,
                       Distt. Patna ..........Petitioner
                                    Versus
               THE STATE OF BIHAR ......Opp. Party.
                                   -----------

4. 01.07.2010 Heard learned counsel for the petitioner and learned

A.P.P. for the State.

Petitioner is named accused in this case, carries

allegation that she being a Mukhiya convened the meeting without

giving notice to the informant, who are elected members of the ward,

but certain schemes appears to have been passed in the meeting,

showing them present, some suspicion has also been raised against the

genuineness of the schemes and their implementations besides

involvement of money matter also but as it is submitted by learned

A.P.P., that there is nothing against the petitioner nor there is any

scientific report about the impersonation etc. of the informant on the

meeting of the day, nor there is nothing showing otherwise against the

petitioner.

Thus, taking into consideration the facts and

circumstances of the case, in the event of his arrest/surrender before

the court below within four weeks of receipt of the copy of this order,

petitioner, namely, Champa Devi, is directed to 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 Additional Chief Judicial

Magistrate, Danapur, in connection with Bihta P.S. Case No. 73 of
2

2009, subject to condition laid down under Section 438(2) of the

Cr.P.C. With additional condition to attend the court below on each

and every date at least for one year or till conclusion of the trial

whichever is earlier, in case of failure on two consecutive dates, the

liberty shall be deemed to be cancelled.

Praveen.                                         ( Akhilesh Chandra, J.)