High Court Patna High Court - Orders

Gudiya Kumari vs State Of Bihar on 10 November, 2010

Patna High Court – Orders
Gudiya Kumari vs State Of Bihar on 10 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.21783 of 2010
                                   GUDIYA KUMARI
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3 10.11.2010 Heard learned counsel for the parties.

Forgery and manipulation in appointment

of this petitioner is the allegation in this

case. Submission is that admittedly petitioner

is eligible and single candidate. The only

allegation which can sustain is about non-

submission of application in time that can be

made basis for cancellation of appointment is

the main remedy.

Thus, having regard to the facts and

circumstances of the case, in the event of

arrest or surrender within one month from the

date of communication of this order, 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 Chief Judicial

Magistrate, Gaya in Paraiya P.S. Case No. 100 of

2007, subject to the condition as laid down

under section 438(2) Cr.P.C.

AI                                                        ( Mandhata Singh, J.)