IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.8489 of 2010
Lakshman Uraon .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. K.K.Ambastha, Advocate
For the O.P. : APP
-----
4/25.04.2011
The petitioner is an accused in the case registered for the offence under
section 409 of the Indian Penal Code.
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; the petitioner happens to be the Block Welfare
Officer, Latehar; the work was assigned to him for construction of Birsa Awas of
Garu village; he had completed the said work to the knowledge of the
concerned authority; the allegation of mis-appropriation is wholly false and
concocted; he is in custody since September,2010; petitioner is a Government
Officer; there is no chance of his absconding.
Learned APP opposed the prayer for bail of the petitioner and submitted
that the petitioner was allotted to work, but he did not complete the same and,
as such, misappropriated the Government money. However, he has not
disputed the other contentions of learned counsel for the petitioner.
Regard being had to the facts and circumstances of the case, the above
named petitioner 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 learned Chief Judicial Magistrate, Latehar in connection with
Garu P.S. case no.10 of 2009, corresponding to G.R. Case no.402 of 2009.
( Narendra Nath Tiwari, J.)
s.b.