IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28645 of 2011
Surya Deo Prasad, Son of late Rameshwar Mahto, Resident of Village Chakoti, PS Khanpur,
District Samastipur ---- Petitioner
Versus
The State Of Bihar ---- Opposite Party
with
Cr.Misc. No.28704 of 2011
Ram Lakhan Mahto, Son of late Anup Lal Mahto, Resident of Village Rebara, PS Khanpur,
District Samastipur ---- Petitioner
Versus
The State Of Bihar ---- Opposite Party
-----------
For the State : Mr. T. Sharma, A.P.P. (In Cr. Misc. No. 28645 of 2011)
2 26.8.2011 Heard learned counsel for the petitioners and the counsel
appearing on behalf of the State.
The Chairmen of the PACS have been made accused in
these two cases. It is submitted that in fact these two petitioners had
not handed over charge to the previous Chairmen.
Be that as it may, petitioners may hand over the books of
account etc. to the incoming Chairmen. If the petitioners hand over
the books of account etc. to the incoming Chairmen and take receipt
from the District Co-operative Officer, within a period of three
months from the date of receipt of this order, the Court below on filing
of the said receipt at the day of surrender will release the above named
petitioners on anticipatory bail in the event of their arrest or surrender
within a period of six weeks in connection with Khanpur P.S. Case
No. 1 of 2011 on furnishing bail bonds of rupees ten thousand each
with two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Samastipur, subject to the conditions laid
down under Section 438(2) of the Cr.P.C.
2
These applications are disposed of.
In the mean time, no coercive steps shall be taken against
the above named petitioners in both the cases in connection with
Khanpur P.S. Case No. 1 of 2011 pending before the Chief Judicial
Magistrate, Samastipur.
Sanjay (Sheema Ali Khan, J.)