High Court Patna High Court - Orders

Dr. Saroj Kumar Verma vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Dr. Saroj Kumar Verma vs The State Of Bihar on 5 August, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.26200 of 2011
                Dr. Saroj Kumar Verma S/o late Bipin Bihari Verma, R/o Mohalla-
                      Gopeshwar Nagar, P.S. Bhagwan Bazar, District- Saran
                                                                   ................Petitioner.
                                               Versus
               The State Of Bihar                         ................Opposite Party.
                                  ----------------------------------

2 5.8.2011 Heard learned counsel for the petitioner

and learned counsel appearing for the State.

The petitioner apprehends arrest in a

case under Sections 467, 468, 471and 420/34 of the

Indian Penal Code.

The Registrar J.P. University, Chapra

wrote a letter to the officer-in-charge Town P.S.

Chapra on 25.6.2011 stating therein that on inquiry

conducted by an Inquiry Committee, it transpired

that in a examination of M.A. held at Ganga Singh

College, someone had impersonated in place of

examinee Surabhi Priya. It is also alleged that Smt.

Surabhi Priya is wife of Dr. K.P. Srivastava who was

Principal and Centre Superintendent of Ganga Singh

College on the relevant date of examination. The

inquiry report also indicts the petitioner who was an

observer in the said examination, mainly holding him

responsible for dereliction in discharge of duty.

It is submitted on behalf of the petitioner

that the petitioner is a Professor of Rejendra College,

Chapra. He was made observer in the examination
and it was almost impossible for him to personally

know almost 1200 examinees appearing at the

centre. It was incumbent upon the invigilators to

verify the identity of examinees. He is not related in

any manner with the co-accused Principal-cum-

Centre Superintendent or the examinee Surabhi

Priya.

It is also submitted that looking at the

nature of allegation ingredients of the offence alleged

would not be attracted against the petitioner. He has

got no criminal antecedent and has got roots in the

society.

Considering the aforesaid submissions

and nature of allegation as against the petitioner, let

the petitioner, namely Dr. Saroj Kumar Verma in the

event of his arrest or surrender before the court

below within a period of four weeks from the date of

receipt/communication of this order, be released on

bail on furnishing bail bonds of Rs. 5,000/- (five

thousand) with two sureties of the like amount each

to the satisfaction of Chief Judicial Magistrate,

Chapra in connection with Town P.S. Chapra case

No. 134/2011 subject to the conditions laid down

under Section 438(2) Cr. P.C.

S.P.                           ( Ashwani Kumar Singh, J. )