High Court Patna High Court - Orders

Tapeshwar Singh vs State Of Bihar on 7 July, 2010

Patna High Court – Orders
Tapeshwar Singh vs State Of Bihar on 7 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.17959 of 2010
                  TAPESHWAR SINGH SON OF LATE HARICHARAN SINGH,
                  RESIDENT OF VILLAGE SHANKARPUR, P.S. ROSERA,
                  DISTRICT SAMASTIPUR - PETITIONER.
                                             Versus
                             STATE OF BIHAR--OPP. PARTY.
                                          -----------

3/ 07-07-2010 Heard the parties.

The petitioner apprehends his arrest in a case

instituted for offences under section 467, 468, 471 and

420/34 of the Indian Penal Code. The present criminal

prosecution has been lodged at the direction of District

Collector in view of alleged irregularity in the matter of

appointment on the post of Siksha Mitra in the Gram

Panchayat in question. The petitioner is elected Mukhia of

the Gram Panchayat in question.

It is submitted that petitioner is not the custodian

of records relating to appointment on the post of Siksha

Mitra. Furthermore, there was no mens rea to commit any

criminal offence.

Be that as it may, in view of the fact that the

entire prosecution is relating to appointment on the post of

Siksha Mitra in that view of the matter in the event of his

arrest or surrender in the court below within a period of

four weeks from today, let the above named petitioner be

enlarged on bail on furnishing bail bond of Rs. 10,000/-

with two sureties of the like amount each to the

satisfaction of Additional Chief Judicial Magistrate, Rosera
2

( Samastipur ) in connection with Rosera P.S. Case No. 136

of 2009, subject to conditions as laid down under section

438(2) of the Cr. P.C.

BTiwary                          ( Birendra Prasad Verma, J)