IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26872 of 2011
Gupteshwar Ram, son of late Dharicchan Ram, resident of village & P.O. -
Barawn, P.S. - Piro, District - Bhojpur at present town teacher, Primary
School Sri Tola, Ara, District - Bhojpur (Bhojpur).
----------- Petitioner.
Versus
The State of Bihar -----Opposite Party
********
03. 04.11.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State who is
armed with carbon copy of the case diary.
The petitioner, apprehends his arrest in connection
with Ara Nawada P.S. Case No. 248/2011 for offences under
Sections 420/409/467/468/471/120(B) & 34 of the Indian
Penal Code, is one of the named accused in this case with
allegation of transferring huge amount in the account of
different persons by inserting different figures against their
names getting the allotments reasonably enhanced and even
in the notice issued accepted the guilt. Though, deposited
Rs. 2,00,000/- (two lacs) out of defalcated amount to
remaining is lying still due.
Submission is that petitioner is ready to deposit
whatever amount lying due against him subject to result of
the case.
Considering the facts and circumstances of the
case, in the event of deposit of entire liability amount lying
against within six weeks and in the event of his arrest or
surrender within a period of six weeks, let the above-named
petitioner be enlarged on bail on furnishing bail bond of sum
of Rs. 10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Bhojpur, Ara, in connection with Ara Nawada
P.S. Case No. 248/2011, subject to condition under section
438(2) of the Code of Criminal Procedure, and additional
condition to attend the court regularly till disposal of the
case, in the event of failure on two consecutive dates,
without any reasonable explanation, the privilege granted
shall be deemed to be cancelled.
Rajeev/- ( Akhilesh Chandra, J.)