IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.32273 OF 2010
LAXMINIYA DEVI, WIFE OF RAJO RAM, RESIDENT OF VILLAGE BAHNAUR,
POLICE STATION NARHAT, DISTRICT NAWADA
VERSUS
THE STATE OF BIHAR
*******
2 11/10/2010 Heard Counsel for the petitioner and the A.P.P.
appearing on behalf of the State.
The petitioner apprehends her arrest in a case
under Sections 384 of the Indian Penal Code.
The allegation against the petitioner, who is the
Mukhiya, is that she has taken unlawful amount of Rs.
20,00/- from the person who has been granted benefit
under the Indira Awas Yojana.
Counsel for the petitioner submits that lady
who has made the allegation has later on withdrawn her
allegation and has sworn affidavit in favour of the
petitioner.
I would not like to make any comment on such
affidavit.
In the facts and circumstances of the case, I do
not think it fit case for grant of anticipatory bail. This
application is accordingly dismissed.
Anand ( Sheema Ali Khan, J. )