High Court Patna High Court - Orders

Manoj Kumar vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Manoj Kumar vs The State Of Bihar on 24 October, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.22824 of 2011
           Ganga Prasad Yadav, Son of Late Nirgun Yadav, Resident of Village
           Madhiya, Police Station- Basopatti, District Madhubani. At present
           Yojna Agent and Panchayat Sachiv Bhit Bhagwanpur, District
           Madhubani
                                  Versus
                            The State Of Bihar
                                    with
                       Cr.Misc. No.25380 of 2011
           Manoj Kumar Son of Satyendra Mahto, Village Gangwara, P.O.-
           Saramohanpur, P.S.- LNMU Campus, District Darbhanga
                                  Versus
                            The State Of Bihar
                                 -----------

03/ 24.10.2011 Heard learned counsel for the petitioners and the

State.

Petitioners are the Panchayat Sewak and

Programme Officer, who are alleged to have committed

breach of trust in connection with payment of the amount

to the beneficiaries of Mahatma Gandhi National Rural

Employment Guarantee Scheme along with the Block

Development Officer and others.

It is submitted on behalf of the petitioners that

the Block Development Officer has been allowed bail until

submission of charge sheet by another Bench of this Court

under orders dated 18.8.2011 passed in Cr. Misc. No.

18706 of 2011.

The order granting bail in the event of arrest
2

until submission of charge sheet is contrary to the

direction of the Hon’ble Supreme Court. In the

circumstances, I am not inclined to follow the order dated

18.8.2011.

Let the petitioners above named surrender in the

court A.C.J.M., Jhanjharpur, Madhubani/ C.J.M.,

Madhubani in connection with Madhepur P.S. Case No. 15

of 2011 within four weeks from the date of receipt of this

order in the court below and apply for regular bail which

should be considered and disposed of on its own merit.

Arjun/                                   ( V. N. Sinha, J.)