IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21089 of 2011
Smt. Hemlata Kumari Wife of Sunil Kumar, Primary
School Harijan Tola, Gopalbad, P.S. Sarmera, District
Nalanda.
--Petitioner
Versus
The State Of Bihar --Opp.Party
2 22.07.2011
Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
Petitioner is named accused in this case
with only allegation that inspite of extended period
she failed to submit D.C. bill which, as appears from
letter no.179 dated 23.11.2010 of the informant, that
is, Block Education Officer, has already not only been
submitted on 7.09.2010 but after thorough auditing
no irregularity was found. Basing thereof on the
submission of the Public Prosecutor learned Sessions
Judge vide his order in 30.11.2010 passed in ABP
1415 of 2010 had already stated that petitioner has no
apprehension of arrest and, accordingly, the
application was dismissed.
2
In view of the aforesaid communication by
the informant himself to the State, the petitioner has
no genuine apprehension. Hence, the application is
disposed of.
( Akhilesh Chandra, J.)
AAhmad