IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6227 of 2011
MD. JAHANGIR ALAM
Versus
THE STATE OF BIHAR
-----------
2. 25.03.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner being the Headmaster
is apprehending his arrest in a case
registered under Sections 409 and 420 of the
Indian Penal Code.
It is alleged against the petitioner
that the petitioner has not submitted the
register, D. C. Bills and vouchers for the
period prior earlier to January,2009.
It is submitted by the learned
counsel for the petitioner that the
petitioner handed over the charge to the
present Headmaster who is the informant of
the case on 24.02.2010 whereas the F.I.R.
was forwarded to the Block office on
02.08.2010 which ultimately reached to the
police station on 09.08.2010.
Considering the aforesaid facts, let
the petitioner, above named, be released on
bail in the event of arrest or surrender
before the learned court below within a
2
period of twelve weeks from today in
connection with Karakat P.S. Case No. 157 of
2010 on furnishing bail bond of Rs.10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned S.D.J.M.,Bikramganj(Rohtas) subject
to the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)