In the High Court of Judicature at Patna
Cr. Misc. No.23674 of 2008
Smt. Hema Devi Vrs. The State of Bihar
****
/2/ 03.07.2008 Heard the counsel for the petitioner and the State.
2. Petitioner is an elected Mukhiya. The allegation
against her is that on the basis of fake caste certificate of
Scheduled Castes and Scheduled Tribes she got elected. It has
been submitted that a premature criminal proceeding has been
initiated as the Block Development Officer had submitted a report
finding the certificate of the petitioner genuine. So far the enquiry
is concerned, it is still going on.
3. Considering the facts, the prayer for anticipatory bail
on behalf of the petitioner, Smt. Hema Devi, is allowed. She is
directed to be released on anticipatory bail, in case of her
surrender before the Court concerned within four weeks from
today, on furnishing bail bond of Rs.10,000/- (rupees ten
thousand) with two sureties of the like amount each in connection
with Jagdishpur P.S. Case No. 136 of 2007 to the satisfaction of
the Chief Judicial Magistrate, Bhagalpur, subject to the condition
laid down under Section 438(2) of the Criminal Procedure Code.
( Mridula Mishra, J. )
Cp:3/S.A.