IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25061 of 2010
SONI KUMARI
Versus
STATE OF BIHAR
-----------
4 14.1.2011 Heard learned counsel for the parties.
Petitioner selected as Anganbari Sewika
basing her manipulated certificate regarding age
entitling for selection. Innocence is submitted
on the ground of her coming from lower strata of
the society is no ground for any relief for the
crime committed in the case.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
However, petitioner is at liberty to
surrender and pray for regular bail.
AI ( Mandhata Singh, J.)