1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29112 of 2011
Md. Guddu @ Taj Faishal S/o Md. Alamgir, R/o Village-
Bokhara, P.S. Nanpur, District-Sitamarhi.
--Petitioner
Versus
The State Of Bihar --Opp.Party
2 22.09.2011
Heard learned counsel for the
Petitioner and learned Additional Public
Prosecutor for the State.
Petitioner is solitary named accused in
this case being son of Mukhiya carries allegation
of realizing Rs.3,000/- from allegationist to
provide benefit of Indira Aawas Scheme.
Subsequently, demanded Rs.2,000/- which she was
unable to pay but demanded refund of earlier
paid Rs.3,000/- which was denied. Submission is
that learned Sessions Judge, though rejected the
prayer, arrived at the conclusion that there is no
tangible evidence to know about the demand of
the amount.
Considering the facts and circumstances,
the petitioner, in the event of arrest or surrender
2
within four weeks from today, is directed to be
enlarged on bail on furnishing bonds of Rs.
10,000/- (Rupees ten thousand) with two sureties
of the like amount each to the satisfaction of the
Subdivisional Judicial Magistrate, Pupri, District-
Sitamarhi, in Nanpur P.S. Case no. 37 of 2011,
subject to the conditions laid down in Section 438
(2) of the Code of Criminal Procedure with
additional condition that the petitioner shall
remain present before the court below on each
and every date till disposal of the case. If the
petitioner fails to remain present on two
consecutive dates without any reasonable
explanation the privilege granted shall be deemed
to be canceled.
( Akhilesh Chandra, J.)
AAhmad