High Court Patna High Court - Orders

Chaturgun Ram vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Chaturgun Ram vs The State Of Bihar on 25 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.5138 of 2011
                                   CHATURGUN RAM
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 25.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the Headmaster

of the School is apprehending his arrest in

a case registered under Sections 406, 409/34

of the Indian Penal Code.

It is alleged that from the house of

one Guddi Kushwaha, three quintals of rice

allocated for Mid Day Meal were recovered.

It is further alleged that at the instance

of the petitioner the rice was kept there.

It is submitted by the learned

counsel for the petitioner that subsequently

during verification the stock register of

the school was found to be intact. Hence,

the accusation was not supported by the

authorities subsequently.

Considering the aforesaid facts, let

the petitioner, above named, be released on

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in
2

connection with Bhabua Sonhan P.S. Case No.

203 of 2010 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) with two sureties

of the like amount each to the satisfaction

of the learned C.J.M. Kaimur at Bhabua,

subject to the conditions as laid down under

Section 438(2) of the Code of Criminal

Procedure.

U. K.                                      ( Dinesh Kumar Singh, J)