IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27022 of 2010
AMAN SINGH @ AMAN KUMAR S/O RAJENDRA SINGH
R/O VILLAGE-NIMI, P.S. SHEKHOPUR SARAI,
DISTRICT- SHEIKHPURA, PRESIDENT SHIKSHA SAMITI,
PRIMARY, GIRL SCHOOL, NIMI, P.S. SHEKHOPUR SARAI,
DISTRICT-SHEIKHPURA.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 23.09.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor of the State.
Petitioner is one of the named accused in this
case, being the President of Education Council of School
carrying allegation of defalcating the rice kept under Mid-day
Meal Scheme. The Police, after investigation, not only
submitted final form but also recommended prosecution
against the informant of the case but learned Chief Judicial
Magistrate took a different view and proceeded with the case
against the petitioner and others.
Considering the facts and circumstances, the
petitioner, in the event of arrest or surrender within four
weeks from today, is directed to be enlarged on bail on his
furnishing bonds of Rs.10,000/- (Rupees ten thousand) with
two sureties of the like amount each to the satisfaction of the
2
Chief Judicial Magistrate, Sheikhpura, in Shekhopur Sarai
P.S. Case no. 23 of 2009, 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 on each and every date for two 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.
(Akhilesh Chandra, J.)
AAhmad