High Court Patna High Court - Orders

Rekha Devi @ Rekha Kumari vs State Of Bihar on 21 September, 2010

Patna High Court – Orders
Rekha Devi @ Rekha Kumari vs State Of Bihar on 21 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.24891 of 2010
                            REKHA DEVI @ REKHA KUMARI
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 21.09.2010 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner is Anganbari Sevika having no concern with

selection process rather she was entrusted only to maintain the

register under the direction of officials. Most of them have been

allowed bail. One of them namely, Kumari Shobha has also been

allowed bail by a Bench of this Court vide Cr. Misc. No. 366 of

2010.

Taking that into consideration, prayer of the petitioner is

allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Ekangarsarai P.S. Case No. 22 of 2008 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 A.C.J.M., Hilsa (Biharsharif) subject to the

conditions as laid down under Section 438(2) of Cr. P.C.

shail                                         (Mandhata Singh, J.)