IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.541 of 2011
RABINDRA PRASAD
Versus
THE STATE OF BIHAR
-----------
3. 04.03.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Section
420/34 of the I.P.C.
It is alleged against the petitioner
that he used to share the money from the
beneficiaries of “Indira Awas Yojna”.
During investigation, it appears
that some witnesses have supported the
prosecution case but the beneficiaries have
denied the accusation.
The new trend has developed that in
the Indira Awas Yojna’s money, the persons
who are authorized to sanction and disburse
the money, they are not held responsible but
some irrelevant persons naming them to be
middlemen are being involved to save the
skin of responsible persons.
Let the Superintendent of Police,
Nalanda, fix the accusation in the case with
regard to actual officers and panchayat
2
representatives who sanctioned and disbursed
the money.
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 Ekanagar Sarai P.S. Case No.
71 of 2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
of the learned A. C. J. M. Hilsa, (Nalanda)
subject to the conditions as laid down under
Section 438(2) of the Code of Criminal
Procedure.
It is submitted by Mr. Dashrath
Mehta, learned counsel for the State that
investigation is going on and it is expected
that the petitioner will co-operate during
investigation. Petitioner’s non co-operation
will give liberty to the informant to file
an appropriate application before this
Court.
U. K. ( Dinesh Kumar Singh, J)