High Court Patna High Court - Orders

Lalti Kumari vs The State Of Bihar on 7 March, 2011

Patna High Court – Orders
Lalti Kumari vs The State Of Bihar on 7 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.6685 of 2011
                                     LALTI KUMARI
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 07.03.2011. Heard learned counsels for the

petitioner and the State.

The petitioner being the

Headmistress of the school is apprehending

her arrest in a case registered under

Sections 406, 409/34 of the I.P.C.

It is alleged that the sub standard

materials were used in construction of the

School.

The F.I.R. does not reflect that

when the scheme was sanctioned and when it

was to be completed and who are responsible

persons for supervising the scheme and why

such persons have not been named in the

F.I.R.

Considering the fact that the F.I.R.

is very cryptic and the petitioner is a the

lady, let the petitioner above named be

released on bail in the event of arrest or

surrender before the learned court below

within a period of twelve weeks from today

in connection with Arwal P.S. Case No. 178
2

of 2010 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) with two sureties

of the like amount each to the satisfaction

of the learned C. J. M. Jehanabad, subject

to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)