IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31917 of 2011
Pankaj Kumar .
Versus
The State Of Bihar .
-----------
2. 20.9.2011 Heard learned counsel for the petitioner and learned counsel
for the State.
The petitioner is apprehending his arrest in connection with
Harpur P.S. Case No. 25 of 2009 for offences under Section 420, 468,
471 and 120B of the Indian Penal Code.
It has been alleged in the F.I.R. while making appointment
on the post of Shiksha Mitra in the year 2003, the petitioner had
submitted the false certificates. The petitioner has submitted the
certificate as Annexure-2 is genuine. Other persons, namely, Suresh
Prasad and Kartik Prasad have been granted anticipatory bail vide Cr.
Misc. Case No. 16199/2011 and Cr. Misc. No. 12890/2011 respectively.
In view of the facts and circumstances, the petitioner is
granted anticipatory bail, in the event of arrest or surrender within four
weeks time from today, petitioner, namely, Pankaj Kumar shall be
released on bail on his furnishing bail bond of Rs. 10,000/- with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Munger in connection with Harpur P.S. Case No. 25 of
2009, subject to the condition as laid down under Section 438 (2) Cr.
P.C.
Mkc/ (Shivaji Pandey, J.)