IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20840 of 2011
Ashok Ram @ Ashok Kumar s/o Mukhi Ram, r/o village-
Bilauti, P.S. Shahpur, District-Bhojpur.
--Petitioner
Versus
The State Of Bihar --Opp.Party
2 20.07.2011
Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner is named accused in this case with
allegation of getting appointed as a teacher inspite of being elected
Mukhiya. Submission is that he has not only refunded the entire money
received as emoluments for being a teacher but also resigned from the
post of Mukhiya which has been accepted.
Considering the facts and circumstances, the petitioner, in
the event of his arrest or surrender within four weeks from the date of
communication of this order, is directed to be enlarged on bail on
furnishing bonds of Rs.10,000/- (Rupees ten thousand) with two sureties
of the like amount each to the satisfaction of the Chief Judicial
Magistrate, Bhojpur at Ara in Shahpur P.S. Case no. 55 of 2011 subject
to the conditions laid down in Section 438(2) of the Code of Criminal
Procedure with additional condition that the petitioner shall remain
present before the court below for three years or till disposal of the case,
whichever is earlier. If the petitioner fails to remain present on two
consecutive dates without any reasonable explanation the privilege
granted shall be deemed to be cancelled.
AAhmad (Akhilesh Chandra, J.)