High Court Patna High Court - Orders

Suman Kumari vs State Of Bihar on 16 December, 2010

Patna High Court – Orders
Suman Kumari vs State Of Bihar on 16 December, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.39446 of 2010
                                            SUMAN KUMARI
                                                   Versus
                                           STATE OF BIHAR
                                                -----------

02. 16.12.2010 Heard the learned counsel for the petitioner and the State.

Rs. twenty five thousand (25,000/-) each from the informant, her

sister and aunt is said to be taken as security to give job in N.G.O. for

vaccination of Hepatitis-B Scheme. They worked also, but could not be paid

their wages. Now, it is said that taken amount is paid by Munna Ojha after

amicably settled the matter; he has been allowed bail also.

Having regard to the facts and circumstances of the case, in the

event of arrest or surrender within a period of one month from the date of

receipt/production of a copy of this order, the above named petitioner shall be

released on bail on furnishing bail bond of Rs.10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of the Chief Judicial

Magistrate, Gopalganj in connection with Fulwaria P.S. Case No.150 of 2009,

subject to the conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

Vikash                                                                 ( Mandhata Singh, J.)