High Court Patna High Court - Orders

Rameshwar Prasad @ Rameshwar … vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Rameshwar Prasad @ Rameshwar … vs The State Of Bihar on 22 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.34763 of 2010
                       RAMESHWAR PRASAD @ RAMESHWAR SINGH
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

3/ 22.02.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

One of the beneficiaries is Amida Kunwar, W/o late

Ram Gobind Nonia. Money is also withdrawn on her name.

Petitioner is claiming her as Amida Kunwar, W/o late Ram

Gobind Nonia. Defence is that one Sukhali is really Amida

Kunwar having her alias name W/o Ram Gobind Nonia real

beneficiary not the informant. Photostat copy of voter list of

Assembly Election is there to show informant’s name at Serial No.

348 as Minia Devi, W/o Kalu Nonia.

Considering the facts and circumstance of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Koilwar P.S. Case No. 91 of 2010 above 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 C.J.M., Bhojpur, Ara subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

Shail                                          ( Mandhata Singh, J.)