IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11525 of 2011
RAGHO SINGH AND ANR.
Versus
THE STATE OF BIHAR
-----------
2. 29.04.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners being the Mukhiya
and Panchayat Secretary are apprehending
their arrest in a case registered under
Sections 418, 419, 420,467,468,471 and
120(B) of the Indian Penal Code.
It appears absurd that for
committing irregularity in appointment of
Shiksha Mitra in 2005 the case has been
lodged in 2010.
Considering the aforesaid facts, let
the petitioners, Ragho Singh and Surendra
Pd. Singh @ Surendra Singh 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 connection with Deokund P.S. Case No. 23
of 2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) each with two
sureties of the like amount each to the
satisfaction of the learned S.D.J.M.,
2
Daudnagar, subject to the conditions as laid
down under Section 438(2) of the Code of
Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)