High Court Patna High Court - Orders

Md.Ajaz Khan vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Md.Ajaz Khan vs State Of Bihar on 28 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                             Cr.Misc. No.26965 of 2010

                    MD.AJAZ KHAN, S/O ANAMUL HAQUE KHAN, R/O
                    VILLAGE- BANTARA, P.S. HASPURA, DISTRICT-
                    AURANGABAD (BIHAR).
                                            --PETITIONER

                                           Versus

                    THE STATE OF BIHAR              --OPP.PARTY

                                            With

                             Cr.Misc.     No.30781 of 2010

                      FAHIMUDDIN AHMAD, S/O S.S. FASIMUDDIN,
                      ASSISTANT TEACHER MADARSA KHANKHAH, R/O
                      MOHALLA- KABIRGANJ, SASARAM, P.S. SASARAM
                      (TOWN), DISTRICT-ROHTAS.
                                               --PETITIONER

                                           Versus

                      THE STATE OF BIHAR               --OPP.PARTY


3   28.09.2010

Since both these applications arise out of one

case, with the consent it is being disposed of by one common

order.

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Petitioners are named accused in this case

carrying allegation of committing defalcation of a sum of

Rs.2,58, 600/- provided for distribution of bicycle to the girl

students of the School wherein they are serving as teachers.

During the course of argument, the petitioners undertake to
2

deposit the amount subject to final decision of the case.

Considering the facts and circumstances, the

petitioners, in the event of each of them depositing

Rs.1,30,000/- (Rupees one lac thirty thousand) within six

weeks from today and in the event of their surrender or arrest

within the same period, are directed to be enlarged on bail

on each of them 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, Rohtas, in

Sasaram (Town) P.S. Case no. 505 of 2010, subject to the

conditions laid down in Section 438(2) of the Code of

Criminal Procedure with additional condition that the

petitioners shall remain present before the court below till

disposal of the case. If the petitioners fail to remain present

on two consecutive dates without any reasonable explanation

the privilege granted shall be deemed to be cancelled.

(Akhilesh Chandra, J.)

AAhmad