High Court Patna High Court - Orders

Sudhanshu Shekhar Choudhary vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Sudhanshu Shekhar Choudhary vs The State Of Bihar on 13 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.22067 of 2011
                        Sudhanshu Shekhar Choudhary
                                   Versus
                             The State Of Bihar
                                -----------

2. 13.07.2011 Heard learned counsel for the petitioners and the State.

Petitioner who is Head Master of a Govt. School has

been made accused u/s 420 & 409 IPC in Hathauri (Shivji Nagar)

P.S.Case no.110 of 2010.

The allegation against the petitioner is that he has not

submitted the D.C. Bill. From the FIR it appears that he has deposited

the bill but certain amount he has not deposited. Again from the

documents annexed with this petition, it appears that the petitioner has

subsequently deposited the said amount. Petitioner has also submitted

the certificate showing that he was admitted in AIIMS, New Delhi.

In the facts and circumstances, in the event of arrest or

surrender within 3weeks, petitioner, Sudhanshu Shekhar Choudhary is

directed to be released on bail on his furnishing bail bond of

Rs.10,000/- (ten thousand) with two sureties of the like amount each

to the satisfaction of the Chief Judicial Magistrate, Samastipur in

Hathauri (Shivji Nagar) P.S.Case No.110 of 2010, subject to the

conditions as laid down u/s 438(2) Cr.P.C.

        Jay/                                           ( Shivaji Pandey,J)