High Court Patna High Court - Orders

Shankar Mahto vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Shankar Mahto vs The State Of Bihar on 28 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.8873 of 2011
                           SHANKAR MAHTO, SON OF LATE KIRA MAHTO
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

02 28.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

It appears from perusal of the record that on the basis

of allegation of one Balaknath Sahani, an enquiry was conducted and

after the aforesaid enquiry, a report was submitted. Allegedly, the

petitioner took some amount from beneficiaries of Indira Awas

Scheme and furthermore, he did not distribute the scholarship of S.C.

& S.T. students in the year 2009-2010.

Learned counsel appearing for the petitioner requested

me to go through the enquiry report which is at Page 15 of this

application. It appears from perusal of the aforesaid enquiry report

that some beneficiaries made statements against the petitioner under

the influence of above stated Balaknath Sahani, who is none else but

defeated candidate in the election. Furthermore, I find that the

amount of scholarship of the year 2009-2010 is still deposited in

bank.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioner

be released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

Thousand) with two sureties of the like amount each to the

satisfaction of Sub Divisional Judicial Magistrate, (West)

Muzaffarpur in connection with Saraiya P.S. Case No. 17 of 2011.

Shahzad                                          ( Hemant Kumar Srivastava, J.)