High Court Patna High Court - Orders

Ratna Kumari @ Ratna Devi vs The State Of Bihar on 23 September, 2010

Patna High Court – Orders
Ratna Kumari @ Ratna Devi vs The State Of Bihar on 23 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.33312 of 2010
RATNA KUMARI @ RATNA DEVI, wife of Praven Kumar Upadhayay, resident of village -
Bhathawa, P.S. - Kuchaikote, District - Gopalganj.
                                                                       ------------- Petitioner.
                                            Versus
THE STATE OF BIHAR                                                 ----- Opposite Party.
                                             -------

02. 23.09.2010 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is named accused in this case carries allegation

of causing interference in official discharge of the duty of the

informant and also in spite of being subordinate employee used

unparliamentary language against her.

However, considering the facts and circumstances and as

submitted some administrative penalty awarded against her, in the

event of her arrest/surrender before the court below within four weeks

of receipt of the copy of this order, petitioner, namely, Ratna Kumari

@ Ratna Devi, is directed to be released on bail on furnishing bail

bond of Rs. 10,000/- (ten thousand only) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Gopalganj, in connection with Gopalganj P.S. Case No. 232 of 2010,

subject to condition laid down under Section 438(2) of the Criminal

Procedure Code with additional condition to remain physically present

before the court below on each and every date regularly till disposal

of the case, in case of failure on two consecutive dates, the liberty

shall be deemed to be cancelled.

Rajeev/                                        (Akhilesh Chandra, J.)