High Court Patna High Court - Orders

Gopal Ram vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Gopal Ram vs State Of Bihar on 3 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.39662 of 2010
                             GOPAL RAM
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 03.11.2010 Petitioner is languishing in custody since

04.05.2010 in a case registered under Section 409 of

the I.P.C.

It is alleged against the petitioner that being

the Punchayat Secretary, the petitioner received

government money for completion of various

Punchayat schemes but they have not been

completed. It is further alleged that petitioner has not

disbursed the scholarship to the students.

It is submitted by learned counsel for the

petitioner that the Mukhiya maliciously implicated the

petitioner and the petitioner is ready to complete the

schemes and disburse the scholarship money to the

extent received by the petitioner.

Let the District Magistrate, Bhabua fix a

reasonable time for compliance of the aforesaid

undertaking given by the petitioner.

In view of the aforesaid submissions, let the

petitioner namely Gopal Ram, be released on bail on

furnishing bail bond of Rs. 10,000/-(ten thousand)

with two sureties of the like amount each to the
2

satisfaction of Chief Judicial Magistrate, Bhabua in

connection with Bhabua(Sonhan) P.S. Case No. 504 of

2009.

( Dinesh Kumar Singh, J.)
Shageer