IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21645 of 2011
Sita Ram Paswan
Versus
The State Of Bihar
*****
03. 12.09.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Parihar P.S. Case No. 26/2008,
pending in the court of Chief Judicial Magistrate,
Sitamarhi, is one of the named accused in this case
instituted on the basis of complaint case no. 1758/2007,
being a panchayat secretary, with allegation of
committing some irregularity in distribution of flood
relief to the beneficiaries.
Submission is that during distribution of
flood relief, if any, benefit was granted to other persons
it may be at the instance of local Mukhiya (Non-
petitioner) who acted as identifier of the persons.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within a
period of four weeks, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Sitamarhi, in connection with Parihar P.S.
Case No. 26/2008, subject to condition under section
438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at
least for three years or till disposal of the case,
whichever is earlier and in the event of failure on two
consecutive dates, without any reasonable explanation,
the privilege granted shall be deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)