High Court Patna High Court - Orders

Radhika Devi &Amp; Ors vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Radhika Devi &Amp; Ors vs State Of Bihar on 12 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.13139 of 2010
1.   RADHIKA DEVI, W/o - Bitrani Sahni
2.   Raj Kumari Devi, W/o - Sathu Sahni
3.   Lalita Devi, W/o - Pukar Sahni
4.   Manju Devi, W/o - Ramashis Sahni
5.   Girija Devi, W/o - Umesh Sahni
6.   Danti Devi @ Machho Devi W/o - Raja Sahni
     All residing at village Raksha P.S. karja, District - Muzaffarpur.
                                                                         --------- Petitioners.
                                         Versus
THE STATE OF BIHAR                                                   ------- Opposite Party.
                                          -------

03. 12.10.2010 Heard learned counsel for the six petitioners and

learned Additional Public Prosecutor for the State.

Supplementary affidavit has been filed on behalf of

learned counsel for the petitioners.

Petitioners are named accused in this case carry

allegation of not completing the house in spite of taking benefits

of Indira Awas Scheme, the Investigating Officer, during the

investigation did not find any construction. However, by

supplementary affidavit annexing some photographs, it is

pointed out that money was spended towards

construction/purchase of house etc. some defalcation at the

hands of local Mukhiya is also alleged.

Considering the facts and circumstances of the case

and subject to verification of construction etc. in the event of

their arrest/surrender before the court below within four weeks

of receipt of the copy of this order, petitioners, namely, Radhika

Devi, Raj Kumari Devi, Lalita Devi, Manju Devi, Girija Devi and

Danti Devi @ Machho Devi, are directed to be released on bail

on furnishing bail bond of Rs. 10,000/- (ten thousand only) each
-2-

with two sureties of the like amount each to the satisfaction of

S.D.J.M. Muzaffarpur, in connection with Karja P.S. Case No.

97 of 2009, subject to condition laid down under Section 438(2)

of the Criminal Procedure Code with additional condition to

remain physically present before the court below on each and

every date till disposal of the case, in case of failure on two

consecutive dates, the liberty shall be deemed to be cancelled.

Rajeev/                                           (Akhilesh Chandra, J.)