IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33312 of 2010
RATNA KUMARI @ RATNA DEVI, wife of Praven Kumar Upadhayay, resident of village -
Bhathawa, P.S. - Kuchaikote, District - Gopalganj.
------------- Petitioner.
Versus
THE STATE OF BIHAR ----- Opposite Party.
-------
02. 23.09.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is named accused in this case carries allegation
of causing interference in official discharge of the duty of the
informant and also in spite of being subordinate employee used
unparliamentary language against her.
However, considering the facts and circumstances and as
submitted some administrative penalty awarded against her, in the
event of her arrest/surrender before the court below within four weeks
of receipt of the copy of this order, petitioner, namely, Ratna Kumari
@ Ratna Devi, is directed to be released on bail on furnishing bail
bond of Rs. 10,000/- (ten thousand only) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Gopalganj, in connection with Gopalganj P.S. Case No. 232 of 2010,
subject to condition laid down under Section 438(2) of the Criminal
Procedure Code with additional condition to remain physically present
before the court below on each and every date regularly till disposal
of the case, in case of failure on two consecutive dates, the liberty
shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)