IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22378 of 2011
Fuleshwari Devi
Versus
The State Of Bihar
-----------
02/ 22nd July 2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner in a capacity of being a ward
member was entrusted with scheme no.2/2008-09 for
which there was a payment in her favour appertaining to
Rs.65,000/- and Item no. 5/2008-09 for which she was
entrusted with Rs.85,000/- been alleged to be
misappropriated by her although, the written report itself
discloses that the authority concerned had measured the
work done by the petitioner and got it entered in MB
book (Measurement Book). Apart from this, under
similar situated circumstances, other co-accused stood
enlarged on bail. Petitioner, being a lady happens to be
under custody since 13.04.2011.
In the aforesaid facts and circumstances of
the case, the petitioner, Fuleshwari Devi is directed to be
released on bail on furnishing bail bond of Rs. 10,000/-
with two sureties of the like amount each to the
2
satisfaction of Chief Judicial Magistrate, Madhepura in
connection with Kumarkhand P.S. Case no. 83/2009.
(Aditya Kumar Trivedi, J.)
perwez