IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9958 of 2010
CHAMPA DEVI
W/O Singhasan Bhagat,
R/O Vill. Vishwambhapur, P.S. Bihta,
Distt. Patna ..........Petitioner
Versus
THE STATE OF BIHAR ......Opp. Party.
-----------
4. 01.07.2010 Heard learned counsel for the petitioner and learned
A.P.P. for the State.
Petitioner is named accused in this case, carries
allegation that she being a Mukhiya convened the meeting without
giving notice to the informant, who are elected members of the ward,
but certain schemes appears to have been passed in the meeting,
showing them present, some suspicion has also been raised against the
genuineness of the schemes and their implementations besides
involvement of money matter also but as it is submitted by learned
A.P.P., that there is nothing against the petitioner nor there is any
scientific report about the impersonation etc. of the informant on the
meeting of the day, nor there is nothing showing otherwise against the
petitioner.
Thus, taking into consideration the facts and
circumstances of the case, in the event of his arrest/surrender before
the court below within four weeks of receipt of the copy of this order,
petitioner, namely, Champa Devi, is directed to 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 Additional Chief Judicial
Magistrate, Danapur, in connection with Bihta P.S. Case No. 73 of
2
2009, subject to condition laid down under Section 438(2) of the
Cr.P.C. With additional condition to attend the court below on each
and every date at least for one year or till conclusion of the trial
whichever is earlier, in case of failure on two consecutive dates, the
liberty shall be deemed to be cancelled.
Praveen. ( Akhilesh Chandra, J.)