High Court Patna High Court - Orders

Awadh Kishor vs State Of Bihar on 29 June, 2011

Patna High Court – Orders
Awadh Kishor vs State Of Bihar on 29 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.41099 of 2010
                                    Awadh Kishor
                                       Versus
                                   State Of Bihar
                                    -----------

04. 29.06.2011. Heard.

After having perused the report and

the connected case diary, the court finds, as

reported by the Superintendent of Police,

Nawada by his report appearing at flag-A,

that no evidence of misappropriation was

found during investigation as regards the

allegation that the petitioner had

misappropriated the amounts allotted for

providing school uniforms to the girl

students of the concerned school, considering

which, let the above named petitioner be

released from custody on furnishing bond of

Rs.10,000/-(ten thousand) with two sureties

of the like amount each to the satisfaction

of Chief Judicial Magistrate, Nawada in

connection with Kashichak P.S.Case No.42 of

2010.

B.Kr.                                       ( Dharnidhar Jha,J.)