IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20566 of 2011
Sumitra Devi
Versus
The State Of Bihar
-----------
02/- 15/07/2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
In this case instituted against ten named accused
persons relating to wrong distribution of flood relief, petitioner’s
name emerged during investigation being Mukhiya who was
instrumental in such distribution to the persons introduced by
one Ramjee Ram, ward member, who has already been granted
the privilege by a Bench of this Court vide order dated
29.04.2011 passed in Cr. Misc. No. 13361 of 2011. Further, as
submitted, the named accused have already deposited the
required amount.
Considering the facts and circumstances of the
case, in the event of her arrest/surrender before the court below
within four weeks, let the petitioner, namely, Sumitra Devi, be
enlarged on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Muzaffarpur, in
connection with Sakara P.S. Case No. 191 of 2009 subject to
condition laid down under Section 438 (2) of the Criminal
Procedure Code with additional condition to remain physically
present before the court below on each and every date at least for
two years or till disposal of the case, whichever is earlier, in case
2
of failure on two consecutive dates, without giving any
reasonable explanation, the liberty granted shall be deemed to be
cancelled.
Praveen/- ( Akhilesh Chandra, J.)