High Court Patna High Court - Orders

Sanjay Rai & Ors. vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Sanjay Rai & Ors. vs The State Of Bihar on 13 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.33970 of 2011
                 ======================================================

1. Sanjay Rai

2. Lal Babu Rai @ Lallu

3. Ashok Rai.

4. Dharkhan Rai

…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

2 13-10-2011 Heard learned counsels for the petitioner and the State.

The petitioners being the Panchayat Mukhiya, his family

members and his relatives are apprehending their arrest in a case

registered under Sections 420 and 406/34 of the Indian Penal

Code.

The accusation is that the petitioners took illegal

gratification on promise of sanctioning money under Indira Awas

Scheme.

It is submitted by learned counsel for the petitioner that

there is nothing on record with regard to the payment and the

frivolous case has been lodged since no sanction has been made in

favour of the informant while the other villagers have denied the

accusation by filing affidavit.

Considering the nature of accusation, let the above named

petitioners, be released on anticipatory bail, in the event of their

arrest or surrender before the learned Court below within a period
of 12 weeks from today, on furnishing bail bond of Rs. 10,000/-

(ten thousand) each with two sureties of the like amount each to

the satisfaction of the learned Chief Judicial Magistrate,

Sitamarhi in connection with Bela P.S. Case No. 15/2011, subject

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

(Dinesh Kumar Singh, J)

Amrendra Kumar/-