IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25061 of 2011
Ashok Kumar Singh, son of late Gopaljee Singh, resident of
village - Dharmwari, P.S. - Baikunthpur, District - Gopalganj.
-------- Petitioner.
Versus
The State of Bihar ---Opposite Party
******
For the petitioner : Mr. Mritunjay Pd. Singh, Adv.
For the State : Mr. Dasarath Prasad, APP
*****
03/- 23.09.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in connection
with Baikunthpur P.S. Case No. 17/2011, G.R. No. 566/2011
for the offences under sections 406/409/420 of the Indian
Penal Code, is one of the named accused in this case being
Up-Pramukh with allegation of being instrumental in some
sort of mismanagement in execution of Manrega
programme.
Submission is that petitioner has no role to play
nothing specific is attributed against him. Rather the case has
been instituted only because earlier he has lodged some
complaint against Block Development Officer relating to
some tree cutting.
Learned Additional Public Prosecutor who is
armed with carbon copy of the case diary up to paragraph 12
dated 31.03.2011, submits that the case has been instituted on
the basis of pre-inquiry and police investigation is at
admission stage.
Considering the facts and circumstances of the
case, in the event of his arrest or surrender within a period of
four weeks, till conclusion of investigation,. Submission of
charge-sheet, let the above-named petitioner be enlarged on
bail on furnishing bail bond of sum of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Gopalganj, in
connection with Baikunthpur P.S. Case No. 17/2011, subject
to condition under section 438(2) of the Code of Criminal
Procedure, and additional condition to remain physically
present before the court below till submission of charge sheet
and on the dates fixed and in the event of failure on two
consecutive dates, without any reasonable explanation, the
privilege granted shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Rajeev/