IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17992 of 2011
Jai Nath Kumar
Versus
The State Of Bihar
-----------
03. 01.07.2011 Petitioner being headmaster is apprehending his
arrest in a case registered under Sections 341, 342, 323,
500, 384, 440, 501/34 of the I.P.C.
It is alleged against the petitioner that for
issuance of transfer certificate from the school the
petitioner demanded Rs. 200 and subsequently made
assault also.
It is submitted by learned counsel for the
petitioner that student’s family members came to the
school and when transfer certificate was not issued due
to teachers being deputed in the election duty then they
misbehaved with the petitioner when a report was made
to the District Superintendent of Education. It is further
submitted that inquiry was conducted on the direction of
the District Magistrate when it was found that
informant’s side came to the school and misbehaved with
the petitioner.
Considering the aforesaid facts, let the petitioner
namely Jai Nath Kumar, in the event of his arrest or
surrender before the Court below within a period of 12
weeks from today, be released on anticipatory bail on
2
furnishing bail bond of Rs. 10,000/-(ten thousand) with
two sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Vaishali at Hazipur in
connection with Sadar P.S. Case No. 138 of 2011.
Shageer ( Dinesh Kumar Singh, J)