IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3968 of 2011
NEWAJEE RISHI
with
Cr.Misc. No.6554 of 2011
BISHWAJEET HENRY
with
Cr.Misc. No.6619 of 2011
1. MD. WASIK,
2. Md. Gheyasuddin,
3. Safal Kisku,
4. Laxmi Murmu @ Ramesh Murmu,
with
Cr.Misc. No.8676 of 2011
CHHATHU RAVIDAS
with
Cr.Misc. No.7039 of 2011
DR. UMESH CHOUDHARY
Versus
THE STATE OF BIHAR
-----------
02. 16.03.2011 The petitioners are apprehending their arrest in
a case registered under Sections 420, 467, 468, 470, 471 &
120B of the I.P.C.
It is alleged against Newajee Rishi that he got
sanctioned amount withdrawn under Indira Awas Scheme in
the name of informant’s wife and mother-in-law. The other
petitioners are Panchayat Sewak or Officers of the block or
the doctor who attested the accounts of beneficiaries. It is
submitted that Newajee Rishi has deposited back the alleged
amount.
Without expressing any opinion on the merits
of the case, let all the petitioners deposit Rs.24,000/- each
before the learned Court-below within a period of eight
weeks, which will be invested in some fix deposit scheme
which will be subject to the disposal of the case. On such
2
deposit, let the petitioners above named, in the event of their
arrest or surrender before the Court-below within a period of
12 weeks from today, be released on anticipatory bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) each with
two sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Katihar in connection with Falka
P.S. Case No. 165 of 2010, G.R. No. 1993/10 subject to
condition laid down under Section 438 (2) of the Cr.P.C.
Let the bail bonds of the petitioners be accepted
provisionally, which will be confirmed on deposit of the
amount.
( Dinesh Kumar Singh, J.)
Mkr.