High Court Patna High Court - Orders

Jagdhari Prasad vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Jagdhari Prasad vs The State Of Bihar on 18 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.11999 of 2011
                             JAGDHARI PRASAD
                                      Versus
                            THE STATE OF BIHAR
                                    -----------

2 18.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being a teacher is apprehending

his arrest in a case registered under Sections 420, 467,

468, 471, 120(B) of the Indian Penal Code.

The accusation is of the appointment of one

Nawal Kishore Prasad as Assistant Teacher in 1997

against a non sanction post. Subsequently, the

appointment was found forged.

It is submitted by the learned counsel for the

petitioner that the petitioner was not named in the F.I.R.

and his name transpired on the confession of co-accused

who suggested that it was the petitioner who received the

money on behalf of the teacher which was illegally

appointed. It is further submitted that still the investigation is

pending and warrant of arrest has been issued in the year

2010.

Considering the aforesaid facts that still

investigation is pending and the accused was not named in

the F.I.R., let the petitioner namely, Jagdhari Prasad, in the

event of his arrest or surrender before the Court below

within a period of 12 weeks from today, be released on
-2-

anticipatory bail on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Jehanabad in

connection with Karpi P.S. Case No. 47 of 1999, subject to

the conditions as laid down under Section 438(2) Cr.P.C.

( Dinesh Kumar Singh, J.)
Ibrar/-