IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21783 of 2010
GUDIYA KUMARI
Versus
STATE OF BIHAR
-----------
3 10.11.2010 Heard learned counsel for the parties.
Forgery and manipulation in appointment
of this petitioner is the allegation in this
case. Submission is that admittedly petitioner
is eligible and single candidate. The only
allegation which can sustain is about non-
submission of application in time that can be
made basis for cancellation of appointment is
the main remedy.
Thus, having regard to the facts and
circumstances of the case, in the event of
arrest or surrender within one month from the
date of communication of this order, the above
named petitioner shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial
Magistrate, Gaya in Paraiya P.S. Case No. 100 of
2007, subject to the condition as laid down
under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)