High Court Patna High Court - Orders

Ashok Ram @ Ashok Kumar vs The State Of Bihar on 20 July, 2011

Patna High Court – Orders
Ashok Ram @ Ashok Kumar vs The State Of Bihar on 20 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                                  Cr.Misc. No.20840 of 2011

                 Ashok Ram @ Ashok Kumar s/o Mukhi Ram, r/o village-
                 Bilauti, P.S. Shahpur, District-Bhojpur.
                                                     --Petitioner
                                                Versus

                 The State Of Bihar                   --Opp.Party

2   20.07.2011

Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner is named accused in this case with

allegation of getting appointed as a teacher inspite of being elected

Mukhiya. Submission is that he has not only refunded the entire money

received as emoluments for being a teacher but also resigned from the

post of Mukhiya which has been accepted.

Considering the facts and circumstances, the petitioner, in

the event of his arrest or surrender within four weeks from the date of

communication of this order, is directed to be enlarged on bail on

furnishing bonds of Rs.10,000/- (Rupees ten thousand) with two sureties

of the like amount each to the satisfaction of the Chief Judicial

Magistrate, Bhojpur at Ara in Shahpur P.S. Case no. 55 of 2011 subject

to the conditions laid down in Section 438(2) of the Code of Criminal

Procedure with additional condition that the petitioner shall remain

present before the court below for three years or till disposal of the case,

whichever is earlier. If the petitioner fails to remain present on two

consecutive dates without any reasonable explanation the privilege

granted shall be deemed to be cancelled.

        AAhmad                                (Akhilesh Chandra, J.)