IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.30992 of 2010
DHIRAJ KUMAR RAI
Versus
STATE OF BIHAR
-----------
3/ 20.01.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Misappropriation of Rs. 94,46,320/- is the allegation
which was paid to this petitioner for payment to employees and for
other works. Spending of money after receiving receipts or
vouchers is the explanation for the amount paid to this petitioner
as complainant’s employee with further submission that
petitioner’s wages for 30 months remained with complainant
which he was not paying. So, case was filed in the Labour Court,
Siwan. For its realization, its notice was served on complainant,
thereafter to justify non-payment of wages, this false case is
lodged.
Considering the facts and circumstance of the case,
prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Complaint Case No. 2358 of 2009 above named
petitioner shall 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 C.J.M., East Champaran, Motihari subject to
the conditions as laid down under Section 438(2) of Cr. P.C.
Shail (Mandhata Singh, J.)