IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23895 of 2010
KALADHAR PRASAD, SON OF SHIV NANDAN YADAV
R/O VILLAGE-NAHAS, P.S. PATAUNA (BISFI),
DISTRICT-MADHUBANI.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 12.08.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State and Sri
Y.C. Verma, for the complainant-informant.
The petitioner is named accused in this case
carrying allegation that in collusion with each other co-
accused persons got him illegally appointed as Shiksha Mitra
thereafter he joined and started taking remuneration.
Subsequently, as it is submitted, some enquiry is going on by
competent authorities as regard to the very appointment of the
petitioner.
Considering the facts and circumstances, the
petitioner, in the event of his arrest or surrender within four
weeks from today, is directed to be enlarged on bail on his
furnishing bonds of Rs.10,000/- (Rupees ten thousand) with
two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Madhubani, in Bisfi (Patauna) P.S.
2
Case no. 7 of 2007, subject to the conditions laid down under
Section 438(2) of the Code of Criminal Procedure.
(Akhilesh Chandra, J.
AAhmad