IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24891 of 2010
REKHA DEVI @ REKHA KUMARI
Versus
STATE OF BIHAR
------
2/ 21.09.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is Anganbari Sevika having no concern with
selection process rather she was entrusted only to maintain the
register under the direction of officials. Most of them have been
allowed bail. One of them namely, Kumari Shobha has also been
allowed bail by a Bench of this Court vide Cr. Misc. No. 366 of
2010.
Taking that into consideration, prayer of the petitioner is
allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Ekangarsarai P.S. Case No. 22 of 2008 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 A.C.J.M., Hilsa (Biharsharif) subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)