High Court Patna High Court - Orders

Kumari Suman &Amp; Ors vs The State Of Bihar on 8 October, 2010

Patna High Court – Orders
Kumari Suman &Amp; Ors vs The State Of Bihar on 8 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.31193 of 2010
                           1. KUMARI SUMAN
                           2. RITA DEVI
                           3. PUNAM DEVI
                           4. PAWITRI DEVI
                           5. LALITA DEVI
                           6. SANGEETA KUMARI
                           7. KUMARI ANITA BHARTI
                              ---------------------- PETITIOINERS
                                               Versus
                                 THE STATE OF BIHAR
                                            -----------

2 8.10.2010 Heard learned counsel for the parties.

Petitioners along with others were

protesting their termination from service

peacefully without any violence.

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 petitioners shall be released on bail on

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

thousand) each with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Motihari in Kalyanpur P.S.

Case No. 13 of 2009, subject to the condition as

laid down under section 438(2) Cr.P.C.

AI                                                       ( Mandhata Singh, J.)