IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30452 of 2010
1. MD.MAMUN MOHISIN
2. VIJAY MANDAL
3. SATAUNA KUMARI
---------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 6.10.2010 Heard learned counsel for the parties.
Allegation is about not appointing the
informant as Panchayat teacher even his being
entitled for the said post rather appointment of
co-accused Narendra Ram was made basing some
forged documents and when the same was queried
from Mukhia and Sachiv, they reacted even abused
the informant in name of his caste. Submission
is that though petitioners’ name appeared in
course of investigation but neither they been
appointed replacing the informant nor are
alleged for abuse in name of caste and co-
accused Panchayat Sachiv has been allowed
anticipatory bail vide Cr.Misc.No. 6114 of 2010
and the matter now is reconciled.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioners shall be released on bail on
2
furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Katihar in Amdabad P.S.
Case No. 67/2008, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)