IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32426 of 2011
Md. Yasin Ansari @ Yasin Ansari, Son of Late Tajuddin
Ansari, resident of Village Navratanpur, P.S. Amdabad,
District Katihar.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
--------------
03/- 09/11/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehending his arrest in connection with a
case registered for the offence punishable under Sections 420, 468,
471, 323/34 of the Indian Penal Code and 3(i) (x) of S.C. & S.T.
(Prevention of Atrocities) Act, is main accused in this case with
allegation of realizing substantial amount for providing
appointment as teacher and for sometime permitted to work, but
thereafter, nothing was being done nor the amount is being
returned.
Submission is that petitioner has nothing to do. Moreover,
this case is squarely covered under a decision of Hon’ble Apex
Court in a case of “Jorgia Pentiah Vs. State of Andhra Pradesh
reported in 2009 (1) BCCR 153 (SC)”.
Considering the facts and circumstances of the case, in the
event of his arrest/surrender before the court below within four
weeks, let the above named petitioner be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Katihar, in connection with Amdabad P.S.
Case No. 77 of 2011, subject to condition laid down under Section
438 (2) of the Code of Criminal Procedure with additional
condition to remain physically present before the court below till
disposal of the case and in case of failure on two consecutive dates
without giving any reasonable explanation, the liberty granted
shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Praveen/-