IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28432 of 2010
SURENDRA KUMAR SHUKLA, son of Late Chuman Shukla, resident of
village and P.O. Ghogha, P.S.- Gopalpur, Distt. - West Champarant
at Bettiah, at present posted as In-charge, Headmaster (under
Suspension), Adarsh High School, Dukhi Chhapar, P.S. - Gopalpur,
Distt - West Champaran at Bettiah.
---- Petitioner.
Versus
THE STATE OF BIHAR ---Opposite Party
-------
02. 25.11.2010 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for
the State.
Supplementary affidavit has been filed
on behalf of petitioner which is kept on
record.
Petitioner is named accused in this
case with allegation of work of earth filing
work of the play ground of the school from the
funds allotted without getting prior approval
of the Managing Committee.
Considering the nature of allegation and
other supporting materials, in the event of his
arrest/surrender before the court below within
four weeks of receipt of the copy of this
order, petitioner, namely, Surendra Kumar
Shukla, is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand only) with two sureties of the like
amount each to the satisfaction of Chief
-2-
Judicial Magistrate, West Champaran at Bettiah,
in connection with Gopalpur P.S. Case No.
74/2010, subject to condition laid down under
Section 438(2) of the Criminal Procedure Code
with additional condition to remain physically
present before the court below on each and
every date at least for one year or till
disposal of the case whichever is earlier, in
case of failure on two consecutive dates, the
liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)