High Court Patna High Court - Orders

Bhav Nath Jha vs The State Of Bihar on 13 January, 2011

Patna High Court – Orders
Bhav Nath Jha vs The State Of Bihar on 13 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Cr.Misc. No.79 of 2011
                     Bhav Nath Jha, son of Late Mahesh Jha, resident of Bamghat,
                     P.S. Manigachi, District- Darbhanga. .............Petitioner.
                                                   Versus
                     The State of Bihar .......................Opposite Party.
                                                 -----------

3. 13. 01. 2011. Heard learned counsel for the petitioner and the State.

The petitioner is apprehending his arrest in connection

with Mushari P.S. Case No. 62 of 2010, registered under Sections

166, 167, 168, 169, 170, 171, 419 and 420 of the Indian Penal Code

and under Sections 7, 8, 9, 11, 13 and 13 (i) A/D of Prevention of

Corruption Act.

Having regard to the fact that there is allegation made in

the complaint petition only about negligence of this petitioner has

caused due to non-compliance of the various schemes and it has

been imputed that since the petitioner has not produced the record of

various schemes before the authority concern and not handed over

charge of money register, hence obstructed in public duty and the

allegation of taking bribe is also on conjuncture and surmises on

suspicion.

Having regard to the facts and circumstances of the case,

the above named petitioner in the event of his arrest/surrender

within a period of four weeks from today, shall 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 the Chief

Judicial Magistrate, Muzaffarpur, in connection with Mushari P.S.

Case No. 62 of 2010, subject to the conditions as laid down under

Section 438 (2) of Cr.P.C.

          m.p.                                 ( Gopal Prasad, J.)
 2