IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8541 of 2011
MANISHA KUMARI & ORS.
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.8896 of 2011
UGANTI DEVI & ORS.
Versus
THE STATE OF BIHAR
-----------
02. 07.04.2011 Petitioners being President, Secretary, Cashier
and the member of the alleged Jyotimai Janhit Sansthan
are apprehending their arrest in a case registered under
Sections 406, 420/34 of the I.P.C.
It is alleged against the NGO that it advertised
for recruitment of teachers. Consequently the informant
purchased the form worth Rs. 200/- and appeared for the
examination but subsequently he came to know that it
was only a fraudulent design to misappropriate the
money of the bona fide applicants.
It is submitted by learned counsel for the
petitioners that advertisement was made, examination
has been conducted and informant has already appeared
in the examination but the result has not been
published. It is further submitted that due to lodging of
the present case all procedures have been stopped.
Considering the aforesaid facts, let the
petitioners namely 1. Manisha Kumari 2. Mamta Kumari
3. Simran Singh 4. Uganti Devi 5. Saroj Devi 6. Poonam
2
Devi 7. Neelam Kumari, in the event of their arrest or
surrender before the Court below within a period of 12
weeks from today, be released on anticipatory 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, Jamui in
connection with Jamui P.S. Case No. 10 of 2011.
Shageer ( Dinesh Kumar Singh, J)