High Court Patna High Court - Orders

Maksud Alam vs The State Of Bihar on 16 September, 2011

Patna High Court – Orders
Maksud Alam vs The State Of Bihar on 16 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.27912 of 2011
                                      Maksud Alam
                                          Versus
                                   The State Of Bihar
                                          *****

02. 16.09.2011 Supplementary affidavit has been filed on behalf

of the petitioner.

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in

connection with Bagaha P.S. Case No. 103/2011, for the

offences under Sections 420/409/467/468 & 471 of the

Indian Penal Code, is one of the solitary named accused in

this case being Block Education Officer, Bagaha, with

allegation of committing some irregularities in Mid-Day

Meal Scheme.

Submission is that entire case was lodged on mere

conjecture and surmises. Departmental proceedings was

also initiated wherein he has not only been exonerated from

all the charges rather his suspension has been revoked and

he has been given posting on the same post at Dhamdaha

East, District – Purnea.

Considering the facts and circumstances of the
case, in the event of his arrest or surrender within a period

of four 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 Additional Chief Judicial Magistrate,

Bagaha, West Champaran, in connection with Bagaha P.S.

Case No. 103/2011, subject to condition under section

438(2) of the Code of Criminal Procedure.

Rajeev/                       ( Akhilesh Chandra, J.)