IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6249 of 2011
JAG BAHADUR SINGH SON OF BANSRAJ SINGH.
Versus
THE STATE OF BIHAR
-----------
2 26.03.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Sections 419, 420 and 471 of the
Indian Penal Code.
It is alleged that the petitioner was using the
seal of headmaster even after he was removed from the
post of headmaster.
It is submitted on behalf of the learned
counsel for the petitioner that the petitioner was
illegally been removed by the in-charge headmaster for
which there is serious dispute with the informant, who
is at present the in-charge headmaster.
Considering the accusation in background of
2
the dispute for headmastership between the informant
and the petitioner, let the above named petitioner, be
released on anticipatory bail, in the event of his arrest
or surrender before the learned Court below within a
period of 12 weeks from today, on furnishing bail bond
of Rs. 10,000/- (ten thousand) with two sureties of the
like amount each to the satisfaction of the learned Chief
Judicial Magistrate, Rohtas at Sasaram in connection
with Sasaram (M) P.S. Case No. 223/2010, subject to
the conditions as laid down under Section 438(2)
Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-