IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.277 of 2011
Dharmsheela Devi ...... Petitioner
-Versus-
The State of Jharkhand . ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Manoj Kumar No.-2, Advocate.
For the State : A.P.P.
------
2/22.02.2011
: The petitioner is an accused in the case registered under
Sections 7/13(2) read with Section 13(1)(d) of the Prevention of
Corruption Act, 1988.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; she is a Clerk
in the hospital and she had no knowledge about the fund for which the
money was deposited with her at the direction of the Civil Surgeon and
the Head Clerk as is also reported by the Vigilance Police Inspector; she
is a lady and is in custody since October, 2010; petitioner is a
government servant and there is no chance of her absconding.
Learned A.P.P. opposed the petitioner’s prayer for bail and
submitted that the petitioner is a permanent resident of Bihar and there is
chance of her absconding, if she is released on bail.
Regard being had to the facts and circumstances of the case, the
petitioner, above named, is directed to be released on bail on furnishing
bail bond of Rs. 10,000/- (rupees ten thousand) with two sureties of
the like amount, each, to the satisfaction of learned Special Judge
(Vigilance) Ranchi in connection with Vigilance P.S. Case No.56 of 2010,
corresponding to Special Case No.73 of 2010 with the condition that the
bailers must be the Government employees of the Jharkhand
Government and that she shall physically appear in the case in the court
below, as and when her physical appearance is required.
(Narendra Nath Tiwari, J.)
Shamim/