IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24970 of 2011
Syed Tufail Ahmad @ Tufail Ahmad, Son of Late Mustaque Ahmad, Employee of
Indian Railway, Presently posted as Chief Good Shed Supervisor, Gaya, Railway
Good Shed East Central Railway, P.S. Delha, District Gaya.
---------- Petitioner
Versus
The State Of Bihar.
-------- Opposite Party
-----------
02/- 19/08/2011 Heard learned counsel for the petitioner, learned counsel
for the complainant and learned Additional Public Prosecutor for the
State.
The petitioner apprehends his arrest, in connection with
Complaint Case No. 1399 of 2009 for the offences punishable under
Sections 420, 406, 407, 467, 468, 379, 471, 386/120(B) of the Indian
Penal Code, is one of the named accused in this complaint case with
allegation that being an employee of Indian Railway, he has delivered
cement to some other person in stead of person having receipt and
authority for the same.
Submission is that on receipt, there is instruction from
the authorities of Maihar Cement to deliver consignment to a
particular person and there is independent instruction also in this
regard, vide Annexure – 2. In compliance of the same supply was
made.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
weeks, let the above named petitioner be enlarged 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 Judicial
2
Magistrate, Gaya, in connection with Complaint Case No. 1399 of
2009, 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 three years or till disposal of the case, whichever is earlier, in
case of failure on two consecutive dates, without giving any
reasonable explanation, the liberty granted shall be deemed to be
cancelled.
Praveen/- ( Akhilesh Chandra, J.)