High Court Patna High Court - Orders

Kosami Devi vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Kosami Devi vs The State Of Bihar on 23 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.4900 of 2011
                                      KOSAMI DEVI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 23.03.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner is apprehending her

arrest in a case registered under Sections

420/34 of the Indian Penal Code.

It is alleged that under the ‘Mukhya

Mantri Kanya Vivah Yojna’, the petitioner

along with other after getting the cuts

given the money to the beneficiaries.

Let the S.P., Nalanda, examine the

role of the informant also as to how the

money travelled to private persons instead

of actual beneficiary and how the persons

who are authorized to sanction and disburse

are not responsible for the same. Hence, if

possible supervise the matter personally.

Let the petitioner deposit Rs.

25,000/- before the learned court below

which will be invested in some fixed deposit

scheme which will be subject to result of

the case.

On deposit of the alleged amount,

let the petitioner, above named, be released
2

on bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in

connection with Ekangar Sarai Case No. 71 of

2010 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the

learned A. C. J. M. Hilsa, Nalanda, subject

to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K.                                  ( Dinesh Kumar Singh, J)