IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12890 of 2011
KARTIK PRASAD YADAV @ KARTIK YADAV S/O DHURI YADAV
Versus
THE STATE OF BIHAR
-----------
02 25.04.2011 Heard learned counsel for the petitioner and the
State.
Petitioner being the Panchayat Mukhiya is
apprehending his arrest in a case registered under Sections 467,
468, 471, 420 and 120(b)/34 of the Indian Penal Code.
It is alleged against the petitioner to have appointed
one Pankaj Kumar as Siksha Mitra on a forged certificate.
It is submitted by the learned counsel for the
petitioner that the appointment was made in 2003. The
employment was absolutely on a contractual basis for 11
months. The said period expired some time in 2004 and the case
has been registered in 2009.
Considering the aforesaid facts, let the petitioner
above named in the event of his arrest or surrender before the
Court below within a period of 12 weeks from today, 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
the learned Chief Judicial Magistrate, Munger in connection
with Harpur P.S. Case No. 25 of 2009, subject to conditions as
laid down under Section 438(2) of the Indian Penal Code.
( Dinesh Kumar Singh, J.)
Safik