IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.139 of 2011
RAVI SHANKAR
Versus
THE STATE OF BIHAR
-----------
4. 14.03.2011. Heard learned counsels for the
petitioner, informant and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
420 and 409 of the I.P.C.
It is alleged that the Bihar
Educational Project Council, Araria, issued
certain amounts for construction of the
school building and the petitioner is
alleged to be the teacher incharge received
a cheque of Rs. 4,89,000/- and odd amount.
It is submitted that the cheque was
handed over to the Headmaster and the
Headmaster has drawn the amount. The photo
copy of the cheque reflects that it was in
the name of the School in question. It is
further submitted that other accused person
has been granted anticipatory bail by this
Court.
Considering the aforesaid facts, let
the petitioner above named be released on
bail in the event of arrest or surrender
2
before the learned court below within a
period of twelve weeks from today in
connection with Araria P.S. Case No. 491 of
2009 on furnishing bail bond of Rs. 10,000/-
(Ten Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M.,Araria, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)