IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31861 of 2010
DILIP SADA
Versus
The STATE OF BIHAR
------
3/ 10.02.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Embezzlement of allotted money for different schemes
is the allegation. Submission is that the same has been leveled by
nephew of ex-mukhiya whom this petitioner defeated rather illegal
appointment of informant’s wife and niece was detected and action
was taken in their termination otherwise nowhere it has come in
course of investigation that work was not done.
Considering the facts and circumstances of the case, the
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 Nauhatta P.S. Case No. 47 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., Saharsa subject to the conditions as laid
down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)