High Court Patna High Court - Orders

Tapeshwar Singh vs The State Of Bihar on 30 June, 2011

Patna High Court – Orders
Tapeshwar Singh vs The State Of Bihar on 30 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.17650 of 2011
                                    Tapeshwar Singh
                                          Versus
                                  The State Of Bihar
                                        -----------

2 30.06.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 406, 420, 467, 468 and

471/34 of the Indian Penal Code.

It is alleged that 125 persons got the benefit

under Crop Damaged Scheme, subsequently, it was

found that on the basis of forged documents, the

benefits have been received.

It is alleged against the petitioner being the

Mukhiya that on his recommendation the money was

disbursed.

It is submitted by the learned counsel for the

petitioner that most of the beneficiaries have returned

the money and they have been granted bail.

The petitioner is ready to deposit Rs.

30,000/- before the learned court below, which will be

invested in some fix deposit schemes, which will be

subject to the result of the case.

On deposit of the aforesaid money, let the

above named petitioner, be released on anticipatory

bail, in the event of his arrest or surrender before the

learned Court below within a period of 12 weeks from

today, on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to

the satisfaction of the learned Additional Chief Judicial

Magistrate, Rosera, Samastipur in connection with

Rosera P.S. Case No. 7/2010, subject to the conditions

as laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-