IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5064 of 2011
LALJARI DEVI WIFE OF GORAKH SINGH.
------------ PETITIONER
Versus
THE STATE OF BIHAR
-----------
2 25.03.2011 Heard learned counsels for the petitioner and
the State.
The petitioner being the Secretary of the
Executive Committee of the School is apprehending
her arrest in a case registered under Sections 409, 406,
420 and 120B of the Indian Penal Code.
It is alleged that, during enquiry, it was
found that amount of Rs. 52,831/- were
misappropriated.
It is submitted that the headmaster was the
Disbursing Officer, but, the others have maliciously
roped in the case.
Considering the facts that the Chairman and
the member of the Executive Committee have been
granted bail by this Hon’ble Court, let the above named
petitioner, be released on anticipatory bail, in the event
of her arrest or surrender before the learned Court
below within a period of 12 weeks from today, on
2
furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the learned Chief Judicial Magistrate,
Kaimur at Bhabua in connection with Ramgarh P.S.
Case No. 132/2008, subject to the conditions as laid
down under Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-