High Court Patna High Court - Orders

Lakhi Kanta Modak vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Lakhi Kanta Modak vs State Of Bihar on 12 October, 2010
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.34917 of 2010
                  LAKHI KANTA MODAK s/o late Santu Lal Modak,resident of
                  village- Bahara Khore, P.S.- Abadpur, district- Katihar.
                                       Versus
                                     STATE OF BIHAR
                                     -----------

2 12.10.2010 Heard learned counsel for the petitioner and the State.

Petitioner is an ex Mukhiya. Upon the complaint filed by

the present Mukhiya,the petitioner has surrendered and is in custody

since 16.8.2010. The complaint so filed was sent and registered as a

police case giving rise to Abadpur P.S.Case no.52 of 2010 instituted

under Sections 406,409,420,467,468 and 120B IPC. It is alleged that

when the petitioner was the Mukhiya in the year 2005-2006, he has

misappropriated the money for various projects.

On behalf of the petitioner, it is submitted that the

complaint has been now lodged after four years. The informant/

complainant had been the Mukhiya for about three years.

Having considered the matter, let above named petitioner

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.,Katihar in Abadpur P.S.Case no. 52 of 2010.

    Singh                          (Navaniti Prasad Singh,J)