IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22824 of 2011
Ganga Prasad Yadav, Son of Late Nirgun Yadav, Resident of Village
Madhiya, Police Station- Basopatti, District Madhubani. At present
Yojna Agent and Panchayat Sachiv Bhit Bhagwanpur, District
Madhubani
Versus
The State Of Bihar
with
Cr.Misc. No.25380 of 2011
Manoj Kumar Son of Satyendra Mahto, Village Gangwara, P.O.-
Saramohanpur, P.S.- LNMU Campus, District Darbhanga
Versus
The State Of Bihar
-----------
03/ 24.10.2011 Heard learned counsel for the petitioners and the
State.
Petitioners are the Panchayat Sewak and
Programme Officer, who are alleged to have committed
breach of trust in connection with payment of the amount
to the beneficiaries of Mahatma Gandhi National Rural
Employment Guarantee Scheme along with the Block
Development Officer and others.
It is submitted on behalf of the petitioners that
the Block Development Officer has been allowed bail until
submission of charge sheet by another Bench of this Court
under orders dated 18.8.2011 passed in Cr. Misc. No.
18706 of 2011.
The order granting bail in the event of arrest
2
until submission of charge sheet is contrary to the
direction of the Hon’ble Supreme Court. In the
circumstances, I am not inclined to follow the order dated
18.8.2011.
Let the petitioners above named surrender in the
court A.C.J.M., Jhanjharpur, Madhubani/ C.J.M.,
Madhubani in connection with Madhepur P.S. Case No. 15
of 2011 within four weeks from the date of receipt of this
order in the court below and apply for regular bail which
should be considered and disposed of on its own merit.
Arjun/ ( V. N. Sinha, J.)