IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24914 of 2010
CHATURBHUJ DEVI
Versus
STATE OF BIHAR
------
6/ 27.01.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Rs. 5,00,000/- was handed over to Vidhyalaya Siksha
Samiti for construction of rooms and office of school. Money was
deposited in joint pass book of the informant and the petitioner mean
to say that jointly they had power to withdraw. Informant is also
represented by learned lawyer, Mr. Diwakar Upadhyay. It is
admitted case of the parties that construction is not to the extent as
money is withdrawn. Blame is against each other then also position
remains the same that the total withdrawal amount is not utilized for
construction of the building. Both the informant and petitioner are
equally responsible for non-completion of the work. Husband of this
petitioner is allowed bail since he was not directly involved in the
case and also not alleged for withdrawal of money.
Considering the facts and circumstance of the case,
prayer of the petitioner for grant of anticipatory bail is rejected.
It is for the Investigating Agency to look into the wrong
committed by Head Mistress.
shail (Mandhata Singh, J.)