High Court Patna High Court - Orders

Guddi Kushwaha vs State Of Bihar on 22 December, 2010

Patna High Court – Orders
Guddi Kushwaha vs State Of Bihar on 22 December, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42400 of 2010
GUDDI KUSHWAHA
Versus
STATE OF BIHAR

2 22.12.2010 Heard both sides.

Petitioner seeks bail in a case instituted under

Sections 406, 409/34 of the Indian Penal Code.

As per allegation, three quintals of rice meant for mid

day meal was found stored in the house of the petitioner. Apart

from the petitioner, the Headmaster of the School is also

accused in the present case.

Learned counsel for the petitioner submits that he is

not in the employment of the government. The aforesaid rice

was placed in his house under the instruction of the

Headmaster who is already facing accusations. It is next

submitted that he is in custody since 16.5.2010.

In the facts and circumstances of the case, let

petitioner above named 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 learned S.D.J.M., Bhabua

(Kaimur) in connection with Bhabua (Sonhan) P.S. case no.

203/2010 subject to the condition that one of the bailers will be

own/close family member of the petitioner.

pkj                                    (Kishore K. Mandal, J)