Patna High Court – Orders
Babli Rani vs State Of Bihar on 7 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21251 of 2008
BABLI RANI
Versus
STATE OF BIHAR
-----------
3. 07.7.2008. Petitioner apprehends her arrest in
Murliganj P.S.Case No.135 of 2007 registered
under Section 420, 467, 468, 471 and 120B of the
Indian Penal Code and prays for grant of
anticipatory bail.
Mr.Dinesh Prasad Verma appears for the
petitioner and the State is represented by Mr.
Gopesh Kumar, Additional Public prosecutor.
According to the prosecution,
petitioner had furnished forged certificate for
appointment as Angan Bari Sevika.
Having heard counsel for the party and taking
into consideration the nature of allegation and
material available, I am not inclined to accede to
the prayer of the petitioner.
Application stands dismissed.
(C.K.Prasad)
ahk