IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15526 of 2011
Ranjit Kumar Sinha @ Mukhiya Ranjit Kumar Sinha
Versus
The State Of Bihar
-----------
03/ 15.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner was Mukhiya of Chai Grampanchayat and there
is allegation against him that he along with other accused
misappropriated huge government money which has been made for
the scheme commonly known as Manrega Programme.
In course of hearing, learned counsel for the petitioner drew
my attention towards paras 89 and 103 of the case diary and submitted
that the informant has admitted in the aforesaid paragraphs that all
works allotted to the petitioner have already been done by him.
Taking into consideration the aforesaid facts and
circumstances as well as submissions of the parties, let the petitioner,
Ranjit Kumar Sinha @ Mukhiya Ranjit Kumar Sinha, be released on
bail on furnishing bail bonds of Rs 10,000/- with two sureties of the
like amount each to the satisfaction of the Chief Judicial Magistrate,
Jamui in Jhajha P.S. Case no. 3/2011.
shahid (Hemant Kumar Srivastava,J)