High Court Patna High Court - Orders

Kislay Kishore vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Kislay Kishore vs The State Of Bihar on 15 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.20590 of 2011
                            Kislay Kishore
                                Versus
                          The State Of Bihar
                               -----------

02. 15.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Petitioner is one of the named accused in

connection with Dharahara P.S. Case No. 31/2011 for

the offences under Sections 406, 409, 420, 467, 468

and 471 of the Indian Penal Code, pending in the

court of Chief Judicial Magistrate, Munger, being

posted as Block Development Officer during relevant

period, during such time, some sort of

irregularities/illegalities were said to have been

committed specifically regarding issuance of cheques

to the beneficiaries under Indira Awas Scheme. The

petitioner was posted there from a different place of

service and remained for a limited short period and

came back to his parent place at his own

representation. One of the co-accused Abhi Nandan

Kumar appears granted privilege by a Bench of this

Court vide order dated 16.06.2011 passed in Cr. Misc.

No. 19103/2011.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender within
2

a period of four weeks, let the above-named petitioner

be enlarged on bail on furnishing bail bond of sum of

Rs. 10,000/- (ten thousand only) with two sureties of

the like amount each to the satisfaction of Chief

Judicial Magistrate, Munger, in connection with

Dharhara P.S. Case No. 31/2011, subject to condition

under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the

court regularly at least for two years or till disposal of

the case, whichever is earlier and in the event of

failure on two consecutive dates, without any

reasonable explanation, the privilege granted shall be

deemed to be cancelled.

Rajeev/                            ( Akhilesh Chandra, J.)