High Court Patna High Court - Orders

Baby Devi vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Baby Devi vs The State Of Bihar on 11 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.36911 of 2011
                        Baby Devi w/o Anil Yadav, R/o village-Jawatari,
                        P.S.-Barhat, District- Jamui
                                                  Versus
                                         The State of Bihar
                                                -----------

2. 11.11.2011. Heard Mr. Ambika Bhagat learned counsel for the

petitioner and learned counsel for the State.

The petitioner apprehends his arrest in connection with a

case registered for the offence punishable under sections 420, 407,

468, 471 and 120B of the Indian Penal Code.

The prosecution case in brief, according to the

informant, who is B.D. O, Barhat, is that certain irregularities were

done by the Mukhiya and the Panchyat Sachiv, a co-accused, in

appointment of the teachers. They did not abide by order of the

appellate authority. Even after the order of the appellate authority,

they did not prepare a fresh merit list and in place of fresh

appointment, the appointment made earlier was confirmed.

It is submitted on behalf of the petitioner that there was

no irregularity in appointment of the teachers. As per the direction

of the appellate authority, recounselling was done and the

complainant Ranjit Kumar and others had not submitted their

relevant documents at the time of recounselling and thus they could

not be appointed. It is also submitted that even if the allegation made

in the first information report is to be believed, the offence as

alleged would not be attracted. The petitioner is a lady and is an Ex-

Mukhiya. She is not likely to abscond or tamper with the evidence.

Be that as it may, considering the facts and

circumstances of the case and specifically taking into account the
2

fact that the petitioner is a lady, let the petitioner named above in

the event of arrest or surrender before the court below within a

period of four weeks from the date of receipt/communication of the

order be released on bail on furnishing bail bonds of Rs.5,000/- (five

thousand) with two sureties of the like amount each to the

satisfaction of learned C.J.M, Jamui in connection with Barhat P.S.

Case No.27 of 2011 subject to the conditions as laid down under

section 438(2) of the Code of Criminal Procedure.

Md.S.                            ( Ashwani Kumar Singh, J.)