High Court Patna High Court - Orders

Smt.Hema Devi (Elected Mukhiya) vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Smt.Hema Devi (Elected Mukhiya) vs State Of Bihar on 3 July, 2008
                    In the High Court of Judicature at Patna
                          Cr. Misc. No.23674 of 2008
                   Smt. Hema Devi Vrs. The State of Bihar
                                     ****

/2/ 03.07.2008 Heard the counsel for the petitioner and the State.

2. Petitioner is an elected Mukhiya. The allegation

against her is that on the basis of fake caste certificate of

Scheduled Castes and Scheduled Tribes she got elected. It has

been submitted that a premature criminal proceeding has been

initiated as the Block Development Officer had submitted a report

finding the certificate of the petitioner genuine. So far the enquiry

is concerned, it is still going on.

3. Considering the facts, the prayer for anticipatory bail

on behalf of the petitioner, Smt. Hema Devi, is allowed. She is

directed to be released on anticipatory bail, in case of her

surrender before the Court concerned within four weeks from

today, on furnishing bail bond of Rs.10,000/- (rupees ten

thousand) with two sureties of the like amount each in connection

with Jagdishpur P.S. Case No. 136 of 2007 to the satisfaction of

the Chief Judicial Magistrate, Bhagalpur, subject to the condition

laid down under Section 438(2) of the Criminal Procedure Code.

( Mridula Mishra, J. )
Cp:3/S.A.