IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42400 of 2010
GUDDI KUSHWAHA
Versus
STATE OF BIHAR
2 22.12.2010 Heard both sides.
Petitioner seeks bail in a case instituted under
Sections 406, 409/34 of the Indian Penal Code.
As per allegation, three quintals of rice meant for mid
day meal was found stored in the house of the petitioner. Apart
from the petitioner, the Headmaster of the School is also
accused in the present case.
Learned counsel for the petitioner submits that he is
not in the employment of the government. The aforesaid rice
was placed in his house under the instruction of the
Headmaster who is already facing accusations. It is next
submitted that he is in custody since 16.5.2010.
In the facts and circumstances of the case, let
petitioner above named be released on bail on furnishing bail
bond of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of learned S.D.J.M., Bhabua
(Kaimur) in connection with Bhabua (Sonhan) P.S. case no.
203/2010 subject to the condition that one of the bailers will be
own/close family member of the petitioner.
pkj (Kishore K. Mandal, J)