IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4900 of 2011
KOSAMI DEVI
Versus
THE STATE OF BIHAR
-----------
2. 23.03.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending her
arrest in a case registered under Sections
420/34 of the Indian Penal Code.
It is alleged that under the ‘Mukhya
Mantri Kanya Vivah Yojna’, the petitioner
along with other after getting the cuts
given the money to the beneficiaries.
Let the S.P., Nalanda, examine the
role of the informant also as to how the
money travelled to private persons instead
of actual beneficiary and how the persons
who are authorized to sanction and disburse
are not responsible for the same. Hence, if
possible supervise the matter personally.
Let the petitioner deposit Rs.
25,000/- before the learned court below
which will be invested in some fixed deposit
scheme which will be subject to result of
the case.
On deposit of the alleged amount,
let the petitioner, above named, be released
2
on bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Ekangar Sarai Case No. 71 of
2010 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned A. C. J. M. Hilsa, Nalanda, subject
to the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)