High Court Patna High Court - Orders

Kartik Prasad Yadav @ Kartik Yadav vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Kartik Prasad Yadav @ Kartik Yadav vs The State Of Bihar on 25 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.12890 of 2011
           KARTIK PRASAD YADAV @ KARTIK YADAV S/O DHURI YADAV
                                      Versus
                             THE STATE OF BIHAR
                                     -----------

02 25.04.2011 Heard learned counsel for the petitioner and the

State.

Petitioner being the Panchayat Mukhiya is

apprehending his arrest in a case registered under Sections 467,

468, 471, 420 and 120(b)/34 of the Indian Penal Code.

It is alleged against the petitioner to have appointed

one Pankaj Kumar as Siksha Mitra on a forged certificate.

It is submitted by the learned counsel for the

petitioner that the appointment was made in 2003. The

employment was absolutely on a contractual basis for 11

months. The said period expired some time in 2004 and the case

has been registered in 2009.

Considering the aforesaid facts, let the petitioner

above named in the event of his arrest or surrender before the

Court below within a period of 12 weeks from today, 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

the learned Chief Judicial Magistrate, Munger in connection

with Harpur P.S. Case No. 25 of 2009, subject to conditions as

laid down under Section 438(2) of the Indian Penal Code.

( Dinesh Kumar Singh, J.)
Safik