High Court Patna High Court - Orders

Md.Azad Shahabuddin vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Md.Azad Shahabuddin vs The State Of Bihar on 27 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.13577 of 2010
                                    Md.Azad Shahabuddin
                                              Versus
                                       The State Of Bihar
                                 ----------------------------------

with
Criminal Miscellaneous No.21448 of 2010
Satish Poddar
Versus
State Of Bihar

———————————-

with
Criminal Miscellaneous No.15246 of 2010
Sarita Devi W/O Sri Rajesh Kumar Singh R/O Vill.-

Bijulia,P.S.-Samho,Dist.-Begusarai.

Versus

1. The State Of Bihar

———————————-

09. 27.09.2011 Heard learned counsel Mr. Purushottam Jha, Advocate

for the petitioners, learned counsel Mr. Dilip Kumar,

Additional Public Prosecutor for the State and learned counsel

for the informant Mr. Akhileshwar Singh, Sr. Advocate who

vehemently opposes the prayer of bail.

From its origin in listing Agriculture Inputs Subsidy

and its payment is reported for defalcation of the amount which

really was paid by pointing out that 693 were identified while

payment was made to 1051 persons. Listing of dead persons

and payment to fake persons for payment to 1051 persons, a

register kept with informant obtained under R.T.I. Act is made

ground while the original one is called for from the concerned
2

Office showing no such number of persons to whom cheques

are issued. The Court while dealing with bail is concerned with

material collected by the Investigating Officer and its original

documents, if I.O. is doubted on that point that something is

left to be collected by the I.O. This Court has no concern with

register kept by informant in R.T.I. Act, that can be raised in

writ Court or elsewhere.

Role of petitioner of Cr. Misc. No.15246 of 2010 is

that she is Mukhiya, Member of the Committee, who identified

the persons entitled to subsidy and no doubt some dead persons

are listed in that, but submission is that no payment is made.

Specifically, it is submitted on her behalf that she has no

concern with issuance of cheques or its payment. Cheques are

issued by B.D.O. and payments were made on identification of

Ramashray Singh, Member of Panchayat Samiti or Panchayat

Sewak. It is conceded by learned counsel for the State also that

deads are not made any payment that is pointed out in

concerned registers.

List of beneficiaries is 693 and Serial number of the

persons to be handed over the cheques is 702 in serial said due

to handing over of cheques to heirs of dead persons.

Specifically, it is submitted that if some cheques are encashed
3

by fake persons, petitioners of any of the Criminal

Miscellaneous has no concern with those payments. Md. Azad

Shahabuddin of Cr. Misc. No.13577 of 2010 is Block

Development Officer and Satish Poddar of Cr. Misc. No.21448

of 2010 is Nazir. B.D.O. has signed the cheque and that is

ascribed by Nazir. Withdrawal, if is not by real person,

signature or thumb impression of the persons withdrawn the

money with specimen signature or thumb impression of real

one has not been compared by handwriting and thumb

impression expert.

Having regard to the facts and circumstances of

the case, in the event of arrest or surrender within a period of

one month from the date of receipt/production of a copy of

this order, the above named petitioners shall be released on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand)

each with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Begusarai in

connection with Begusarai Town P. S. Case No.431 of 2008,

subject to the condition as laid down under section 438(2) of

the Cr. P. C.

Vikash                                       ( Mandhata Singh, J.)