IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7299 of 2008
SATYANARAIN GIRI
Versus
THE STATE OF BIHAR
-----------
4. 7.7.2008 Heard.
Considering the allegation and direct
involvement of the petitioner in defalcation of
public fund which could have raised a roof on
the heads of persons of the lowest stratum of
the society, I am not inclined to direct the
release of the petitioner on bail. Petition is
dismissed.
However, if the petitioner satisfies
the C.J.M. Samastipur in Tajpur(Pusa)P.S.Case
no.139 of 2006 that he has been put under
suspension after being shot properly with the
article of charges and that a departmental
enquiry has been set up then the learned C.J.M.
shall release the petitioner on bail on
execution of bail to his own satisfaction
without being refused that this court had
entertained this petition.
( Dharnidhar Jha, J. )
B.Kr.