IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1477 of 2011
AJAY KUMAR SINGH AND ORS.
Versus
THE STATE OF BIHAR
With
Cr.Misc. No.5143 of 2011
BRIJ KESHWAR RAM
Versus
THE STATE OF BIHAR
With
Cr.Misc. No.2721 of 2011
DILIP KUMAR SINGH
Versus
THE STATE OF BIHAR
-----------
2. 09.02.2011. Heard learned counsels for the petitioners and the State.
It is submitted by the learned counsel for the petitioners
that the petitioner no. 3, namely, Satya Narayan Ram, of Cr. Misc.
No. 1477 of 2011 has been arrested. Hence, he seeks permission to
withdraw the application of petitioner no.3. Permission is
accorded.
So far petitioner nos. 1,2,4 and 5 are concerned, they are
alleged to have misappropriated the advance money given under
‘Sampurna Gramin Rojgar Yojna’ for construction of work.
Annexure-2 has been brought on record which reflects that after
lodging of F.I.R. the works have been completed.
It is submitted by the learned counsel for the petitioners
that in all the three Criminal Miscellaneous applications the works
have been completed subsequent to the filing of the F.I.R. It is
further submitted that similarly situated accused persons have been
granted anticipatory bail vide Cr. Misc. No. 36748 of 2010 and Cr.
Misc. No. 30922 of 2010.
Considering the aforesaid facts, let the petitioners, Ajay
-2-
Kumar Singh, Yogendra Pal, Sheobachan Ram, Raj Mohan Ram,
Brij Keshwar Ram and Dilip Kumar Singh 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
Akorhi Gola P.S. Case No. 113 of 2009 on furnishing bail bond of
Rs. 10,000/-(Ten Thousand) each with two sureties of the like
amount each to the satisfaction of the learned C.J.M., Rohtas,
subject to the conditions as laid down under Section 438(2) of
Code of Criminal Procedure.
U.K. (Dinesh Kumar Singh,J)