High Court Patna High Court - Orders

Gauri Kumari Ambasta vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Gauri Kumari Ambasta vs State Of Bihar on 16 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23435 of 2010
                                  GAURI KUMARI AMBASTA
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 16.11.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Admittedly, at the relevant time, the petitioner

was posted as Postmaster. It is alleged that she conspired

with other accused persons and she as well as other

accused persons defaulted the amount of Govt. scheme.

Learned counsel for the petitioner produced

bunch of papers and submitted that the payment to the

labourers of the aforesaid scheme were made through their

pass-books and therefore, petitioner deserves the privilege

of anticipatory bail.

Considering the aforesaid facts and

circumstances, this anticipatory bail petition is allowed. In

the event of arrest/surrender within 30 days from receipt of

the order, the petitioner, Gauri Kumari Ambasta shall be

released on bail on furnishing bail bond of Rs 10,000/- (ten

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

connection with Dharhara P.S. Case No. 118 of 2009 to the

satisfaction of Chief Judicial Magistrate, Munger subject to

condition as laid down u/S 438(2) of the Cr.P.C,

AKV/- ( Hemant Kumar Srivastava,J.)