High Court Patna High Court - Orders

Babee Devi @ Baby Devi vs The State Of Bihar on 5 July, 2010

Patna High Court – Orders
Babee Devi @ Baby Devi vs The State Of Bihar on 5 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.11767 of 2010
                     Babee Devi alias Baby Devi, wife of Ashok Kumar Singh,
                     Resident of Village- Ghoshrawan Western portion Centre
                     No. 86, Anganbari Sevika, Police Station- Giriyak, District-
                     Nalanda. ..............................................Petitioner.
                                                  Versus
                     The State of Bihar ...............................Opposite Party.
                                                -----------

3. 05. 07. 2010. The petitioner being a lady apprehending her arrest in

connection with Giriyak Police Station Case No. 11/2010, G.R. No.

85/2010, registered for offence under Sections 420, 468 and 471 of

the Indian Penal Code.

It is submitted by the learned counsel for the petitioner

that, though, the petitioner submitted her original education

certificate, but somehow wrong mark sheet was annexed with the

record, which on verification was found to be forged.

It is contended by the learned counsel for the State that

the petitioner has got employment as Anganwari Sevika on the basis

of forged education certificate.

Considering only the fact that the petitioner is a lady, in

the event of her arrest/surrender within a period of twelve weeks

from today, 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, Nalanda, Biharsharif, in connection with

Giriyak P.S. Case No. 11 of 2010, subject to the conditions as laid

down under Section 438 (2) of Cr.P.C.

2

It is made clear that if the petitioner fails to appear

during the trial on two consecutive dates, then the trial court will be

at liberty to cancel the bail of the petitioner.

m.p.                               ( Dinesh Kumar Singh, J.)