IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31274 of 2010
VIJAY KUMAR MISHRA
Versus
THE STATE OF BIHAR
------
2/ 11.10.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Allegation is about non-submission of expenditure of
amount of Rs. 12,54,621/- under N.R.H.M. Scheme. Specifically, it
is said that petitioner did not hand over charge. Submission of the
learned counsel for the petitioner is that for the same allegation,
Rajgir P.S. Case No. 19 of 2008 by the same victim was lodged in
which petitioner was taken into custody and after remaining in
custody was allowed bail. So, again his arrest cannot be justified.
I agree with the submission of the learned counsel for
the petitioner. Accordingly, prayer of the petitioner is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Rajgir P.S. Case No. 190 of 2010 above named
petitioner shall be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of the like amount each to
the satisfaction of C.J.M., Biharsharif subject to the conditions as
laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)