IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32479 of 2010
SITA RAM MANJHI son of Raghunath Manjhi,
Resident of Mohalla-Vikash Nagar, Road No.2,
Hesag Hatia Ranchi (3), P.S.-Jagarnathpur,
District-Ranchi (Jharkhand)
Versus
THE STATE OF BIHAR
-----------
3. 26.3.2011. Heard Mr. Sajid Salim Khan, learned counsel for the
petitioner and Mrs. Indu Bala Pandey, learned Additional Public
Prosecutor.
The petitioner, who apprehends his arrest in
connection with Aurangabad (T) P.S. Case No.290 of 2006
registered for the offence under section 409/34 of the Indian Penal
Code, has prayed for grant of anticipatory bail.
It was alleged that the petitioner, who was posted, at
the relevant time, as a Divisional Accountant in Road Division No.1,
Aurangabad and other officials have not deducted the royalty from
the bill to the tune of rupees five lakh and odd. It was alleged that
the accused persons had misappropriated the said government
money.
Learned counsel for the petitioner submits that first
information report was lodged long back in the year 2006 and the
investigation is still pending, which has not been disputed by learned
Additional Public Prosecutor.
In view of the fact that investigation is pending since
long as well as the fact that the petitioner retired in the month of
December, 2009, the court is of the opinion that it is a fit case for
extending privilege of anticipatory bail. Let the petitioner, above
2
named, in the event of arrest or surrender before the court below
within a period of one month from today, be enlarged on bail on
furnishing bail bond of Rs.10,000/- with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Aurangabad in connection with Aurangabad (T) P.S. Case No. 290
of 2006 subject to the conditions as laid down under section 438(2)
of the Code of Criminal Procedure.
Md.S. ( Rakesh Kumar, J.)