IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12034 of 2011
BINOD KUMAR RAI
Versus
THE STATE OF BIHAR
-----------
2. 28.04.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the member of
the Panchayat Samiti is apprehending his
arrest in a case registered under Sections
353, 326, 504 and 163 of the Indian Penal
Code.
The accusation is that when the
informant being the Block Development
Officer refused to give no objection
certificate for construction of road then
the petitioner misbehaved and threatened to
kill and demanded Rs. 5,000/- per month as
extortion from the informant.
It appears that for making available
a land for construction of Community Hall,
the petitioner requested the informant. The
report of Karamchari was in favour of making
available the land in question which was
being maliciously delayed by the informant.
It is further submitted that other employees
have also complained against the informant
2
before the learned Collector and the learned
Collector has also taken action the
informant.
Considering the background in which
the present case has been lodged clouds
bonafide of accusation against the
petitioner, let the petitioner, above named,
be released on bail in the event of arrest
or surrender before the learned court below
within a period of twelve weeks from today
in connection with Buxar(M) P.S. Case No. 49
of 2011 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
of the learned C.J.M. Buxar, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)