IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19111 of 2010
NITYA NAND YADAV
Versus
STATE OF BIHAR
-----------
3 6.8.2010 Heard learned counsel for the parties.
Rs. 24,000/- each was allotted to
informant’s wife and mother under the scheme of
Indira Awas. Rs. 12,000/- each drawn also from
the bank then it is said that Rs. 12,000/- from
the amount was demanded from the informant. The
informant was abused in name of his caste
Chamar. Abuse in name of caste is not
corroborated by his mother and wife. No
construction work was found started. Benefit
under the Indira Awas Yojna was not allotted to
the informant rather to his wife and mother,
goes to show some foul game played by him which
is strengthened by no construction work. The
allegation appears an explanation for the game
played by him, rightly final form was submitted
though cognizance is taken which never can be
taken for refusal of anticipatory bail.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
2
named petitioner shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Munger in Sangrampur (Tetiya Bumber)
P.S. Case No. 88 of 2009, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)