High Court Patna High Court - Orders

Md. Guddu @ Taj Faishal vs The State Of Bihar on 22 September, 2011

Patna High Court – Orders
Md. Guddu @ Taj Faishal vs The State Of Bihar on 22 September, 2011
                                       1




                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                        Criminal Miscellaneous No.29112 of 2011

                 Md. Guddu @ Taj Faishal S/o Md. Alamgir, R/o Village-
                 Bokhara, P.S. Nanpur, District-Sitamarhi.
                                                           --Petitioner

                                                Versus

                 The State Of Bihar                                 --Opp.Party


2   22.09.2011
               Heard         learned        counsel    for   the

                    Petitioner   and        learned Additional Public

                   Prosecutor for the State.

Petitioner is solitary named accused in

this case being son of Mukhiya carries allegation

of realizing Rs.3,000/- from allegationist to

provide benefit of Indira Aawas Scheme.

Subsequently, demanded Rs.2,000/- which she was

unable to pay but demanded refund of earlier

paid Rs.3,000/- which was denied. Submission is

that learned Sessions Judge, though rejected the

prayer, arrived at the conclusion that there is no

tangible evidence to know about the demand of

the amount.

Considering the facts and circumstances,

the petitioner, in the event of arrest or surrender
2

within four weeks from today, is directed to be

enlarged on bail on furnishing bonds of Rs.

10,000/- (Rupees ten thousand) with two sureties

of the like amount each to the satisfaction of the

Subdivisional Judicial Magistrate, Pupri, District-

Sitamarhi, in Nanpur P.S. Case no. 37 of 2011,

subject to the conditions laid down in Section 438

(2) of the Code of Criminal Procedure with

additional condition that the petitioner shall

remain present before the court below on each

and every date till disposal of the case. If the

petitioner fails to remain present on two

consecutive dates without any reasonable

explanation the privilege granted shall be deemed

to be canceled.

( Akhilesh Chandra, J.)
AAhmad