IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31193 of 2010
1. KUMARI SUMAN
2. RITA DEVI
3. PUNAM DEVI
4. PAWITRI DEVI
5. LALITA DEVI
6. SANGEETA KUMARI
7. KUMARI ANITA BHARTI
---------------------- PETITIOINERS
Versus
THE STATE OF BIHAR
-----------
2 8.10.2010 Heard learned counsel for the parties.
Petitioners along with others were
protesting their termination from service
peacefully without any violence.
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 petitioners shall be released on bail on
furnishing bail bond of Rs. 10,000/-(ten
thousand) each with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Motihari in Kalyanpur P.S.
Case No. 13 of 2009, subject to the condition as
laid down under section 438(2) Cr.P.C.
AI ( Mandhata Singh, J.)