High Court Patna High Court - Orders

Mahadeo Rai vs The State Of Bihar on 4 March, 2011

Patna High Court – Orders
Mahadeo Rai vs The State Of Bihar on 4 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.5539 of 2011
                                     MAHADEO RAI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 04.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the Mukhiya of

Gram Panchayat is apprehending his arrest in

a case registered under Sections 468, 471

and 420 of the I.P.C.

It is alleged by the Child

Development Project Officer, Aurai, that the

petitioner made illegal appointment of Aagan

Bari Sevika and Sahayika of Centre Nos. 2.04

and 7.

It appears that one of the affected

candidates filed a complaint case no. 1570

of 2005 with similar allegation for Centre

No. 7, in which cognizance was taken when

the petitioner is on bail.

Considering the aforesaid facts, let

the petitioner above named be released 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 Hathauri P.S. Case No.07 of
2

2007 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Muzaffarpur, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K.                               ( Dinesh Kumar Singh, J)