IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23721 of 2010
UMASHANKAR RAM
Versus
STATE OF BIHAR
-----------
03/ 2.11.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner- Umashankar Ram apprehends his arrest in
connection with Rajpur P.S. Case No.118/2009 registered under
sections 420,467 and 468/34 IPC.
It is alleged that the petitioner being headmaster of the
concerned school withdrew some cash from the account of the above
stated school.
Admittedly, having similar allegation co-accused Ravikant
Singh has already been granted anticipatory bail by a bench of this
court which is evident form paragraph 9 of the bail petition.
In the aforesaid circumstances, this anticipatory bail is
allowed and it is ordered that the petitioner(Umashankar Ram) in the
event of arrest/ surrender within 30 days from the date of
communication of the order be released on bail in connection with
Rajpur P.S. Case no. 118 of 2009 on furnishing bail bond of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Buxar subject to condition as laid
down under section 438(2) of the Cr. P.C.
shahid (Hemant Kumar Srivastava,J))