High Court Patna High Court - Orders

Chandan Mishra vs The State Of Bihar on 12 August, 2010

Patna High Court – Orders
Chandan Mishra vs The State Of Bihar on 12 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29253 of 2010
                                    CHANDAN MISHRA
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2. 12.08.2010. Heard learned counsel for the

petitioner and counsel appearing for the State.

The petitioner is apprehending his

arrest in a case registered under Sections 406,

409, 420 and 120B of the I.P.C.

It is alleged that during distribution

of flood relief fund the petitioner

misappropriated of the fund. The enquiry was

made by the S.D.O., Saharsa, who found that

certain persons misappropriated some sort of

fund. Though in the enquiry report nothing

specific against the petitioner as contained in

Annexure-2 but in the F.I.R. the petitioner has

been named which has been lodged on the basis

of the enquiry report as contained in Annexure-

2.

Considering the aforesaid facts, let

the clear carbon copy of the case diary of

Basanahi P.S. Case No. 11 of 2010 be called for

from the court of the learned C.J.M., Saharsa

and put up this case after receipt of the case

diary.

Let no coersive steps be taken against
2

the petitioner in the meantime, in Basanahi

P.S. Case No. 11 of 2010 from the court of the

learned C.J.M., Saharsa.

U.K.                             ( Dinesh Kumar Singh, J.)