High Court Patna High Court - Orders

Fuleshwari Devi vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Fuleshwari Devi vs The State Of Bihar on 22 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.22378 of 2011
                            Fuleshwari Devi
                                 Versus
                           The State Of Bihar
                                -----------

02/ 22nd July 2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Petitioner in a capacity of being a ward

member was entrusted with scheme no.2/2008-09 for

which there was a payment in her favour appertaining to

Rs.65,000/- and Item no. 5/2008-09 for which she was

entrusted with Rs.85,000/- been alleged to be

misappropriated by her although, the written report itself

discloses that the authority concerned had measured the

work done by the petitioner and got it entered in MB

book (Measurement Book). Apart from this, under

similar situated circumstances, other co-accused stood

enlarged on bail. Petitioner, being a lady happens to be

under custody since 13.04.2011.

In the aforesaid facts and circumstances of

the case, the petitioner, Fuleshwari Devi is directed to be

released on bail on furnishing bail bond of Rs. 10,000/-

with two sureties of the like amount each to the
2

satisfaction of Chief Judicial Magistrate, Madhepura in

connection with Kumarkhand P.S. Case no. 83/2009.

(Aditya Kumar Trivedi, J.)
perwez