IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17955 of 2008
SATENDRA PRASAD
Versus
THE STATE OF BIHAR
-----------
3. 04.07.08. This is application filed under Section 438 Cr.P.C. in
connection with Nagarnausha P.S. Case No. 23/08 for offence under
Sections 448, 419, 420 and 120(B) of the I.P.C.
Heard.
Learned counsel for the petitioner submitted that only
allegation against the petitioner is that he appointed a lady as Siksha
Mitra against the reservation policy. The lady has also been removed
from the post.
In view of the above submissions, prayer of above named
petitioner for grant of bail is allowed. He is directed to surrender in the
court below within four weeks from today. In that event of his
arrest/surrender within the above period he shall be enlarged on bail on
furnishing bail bond of Rs. 10,000/- (Ten thousand) with two sureties of
the like amount each to the satisfaction of the Additional Chief Judicial
Magistrate, Hilsa (Nalanda) in connection with Nagarnausha P.S. Case
No. 23/08, subject to the conditions as laid down under Section 438(2)
Cr.P.C.
M. Pal. (Rekha Kumari, J)