High Court Patna High Court - Orders

Suresh Prasad Yadav vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Suresh Prasad Yadav vs The State Of Bihar on 27 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.18092 of 2011
                      Suresh Prasad Yadav son of Late Chari Yadav
                                        Versus
                                   The State Of Bihar
                                       -----------

4/ 27.07.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks anticipatory bail in a case instituted

for the offence under sections 420 of the Indian Penal Code.

The allegation against the petitioner is that he had

defalcated rupees eight lacs allocated for construction of Panchayat

Bhawan and instead diverted the same for purchase of eighteen solar

lights.

The contention of the petitioner is that he being the

Mukhiya had to abide by the decision of Gram Sabha which had

taken this decision, otherwise, fund would have lapsed and the

Panchayat would not have gained in any manner.

Since there is no allegation that the petitioner had

defalcated the said amount and there is just an allegation of

irregularity having been committed by him, it is ordered that in the

event of surrender of the petitioner, named above, within four weeks

from the date of receipt of a copy of this order, in connection with

Parbatta P.S. Case No. 43 of 2011, he shall be released on

anticipatory bail on furnishing bail bond of Rs.5,000/-(five

thousand) with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Khagaria, subject to

conditions as laid down under section 438 (2) Cr. P.C., and (i) That

one of the bailors will be a close relative of the petitioner, who will
2

give an affidavit giving genealogy as to how he is related with the

petitioner. The bailors will undertake to furnish information to the

court about any change in the address of the petitioner, (ii) That the

affidavit shall clearly state that the petitioner is not an accused in

any other case and, if he is, he shall not be released on bail and

further the petitioner shall undertake to be represented on the first

date after cognizance if the investigation in the case is still pending

and in case he fails to do so, his bail bond will be liable to be

cancelled (iii) That the bailors shall also state on affidavit that they

will inform the court concerned if the petitioner is implicated in any

other case of similar nature after his release in the present case and

thereafter the court below will be at liberty to initiate the proceeding

for cancellation of bail on the ground of misuse, (iv) That the

petitioner will give an undertaking that he will receive the police

papers on the given date and be present on date fixed for charge and

if he fails to do so on two given dates and delays the trial in any

manner, his bail will be liable to be cancelled for reasons of misuse

and (v) That the petitioner will be well represented on each date and

if he fails to do so on two consecutive dates, his bail will be liable to

be cancelled.

JA/-                                            (Anjana Prakash,J.)