IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5138 of 2011
CHATURGUN RAM
Versus
THE STATE OF BIHAR
-----------
2. 25.03.2011. Heard learned counsels for the
petitioner and the State.
The petitioner being the Headmaster
of the School is apprehending his arrest in
a case registered under Sections 406, 409/34
of the Indian Penal Code.
It is alleged that from the house of
one Guddi Kushwaha, three quintals of rice
allocated for Mid Day Meal were recovered.
It is further alleged that at the instance
of the petitioner the rice was kept there.
It is submitted by the learned
counsel for the petitioner that subsequently
during verification the stock register of
the school was found to be intact. Hence,
the accusation was not supported by the
authorities subsequently.
Considering the aforesaid facts, let
the petitioner, 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
2
connection with Bhabua Sonhan P.S. Case No.
203 of 2010 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
of the learned C.J.M. Kaimur at Bhabua,
subject to the conditions as laid down under
Section 438(2) of the Code of Criminal
Procedure.
U. K. ( Dinesh Kumar Singh, J)