High Court Patna High Court - Orders

Ragho Singh And Anr. vs The State Of Bihar on 29 April, 2011

Patna High Court – Orders
Ragho Singh And Anr. vs The State Of Bihar on 29 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.11525 of 2011
                                RAGHO SINGH AND ANR.
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2. 29.04.2011. Heard the learned counsels for the

petitioners and the State.

The petitioners being the Mukhiya

and Panchayat Secretary are apprehending

their arrest in a case registered under

Sections 418, 419, 420,467,468,471 and

120(B) of the Indian Penal Code.

                              It         appears        absurd           that      for

                   committing         irregularity           in   appointment       of

                   Shiksha      Mitra      in    2005    the       case    has    been

                   lodged in 2010.

Considering the aforesaid facts, let

the petitioners, Ragho Singh and Surendra

Pd. Singh @ Surendra Singh above named, be

released on bail in the event of arrest or

surrender before the learned court below

within a period of twelve weeks from today

in connection with Deokund P.S. Case No. 23

of 2010 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) each with two

sureties of the like amount each to the

satisfaction of the learned S.D.J.M.,
2

Daudnagar, subject to the conditions as laid

down under Section 438(2) of the Code of

Criminal Procedure.

U. K.                               ( Dinesh Kumar Singh, J)