High Court Patna High Court - Orders

Sahdeo Mandal vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Sahdeo Mandal vs State Of Bihar on 8 July, 2008
                  In the High Court of Judicature at Patna
                        Cr. Misc. No.24472 of 2008
       Sahdeo Mandal @ Shri Sahdeo Mandal Vrs. The State of Bihar
                                   ****

/2/ 08.07.2008 Heard the counsel for the petitioner and the State.

2. Petitioner has retired as Assistant Teacher in the year 1995.

After more than 12 years of his retirement Madhepura P.S. Case No.

192 of 2007 has been instituted for offence under Sections 406 and

409 of the Indian Penal Code alleging misappropriation on account of

change in the date of birth. Counsel for the petitioner submits that

during his entire service period no such objection was ever raised,

suddenly without any rhyme and reason and without any opportunity

to show cause, first information report has been instituted.

3. Considering the facts, the prayer for anticipatory bail on

behalf of the petitioner, Sahdeo Mandal @ Shri Sahdeo Mandal, is

allowed. He is directed to be released on anticipatory bail, on his

surrender before the Court concerned within four weeks from today,

on furnishing bail bond of Rs.10,000/- (rupees ten thousand) with two

sureties of the like amount each in connection with the aforementioned

case to the satisfaction of the Additional Chief Judicial Magistrate,

Madhepura, subject to the condition laid down under Section 438(2) of

the Criminal Procedure Code.

( Mridula Mishra, J. )
Cp:3/S.A.