High Court Patna High Court - Orders

Smt. Hemlata Kumari vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Smt. Hemlata Kumari vs The State Of Bihar on 22 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                                 Cr.Misc. No.21089 of 2011

                 Smt. Hemlata Kumari Wife of Sunil Kumar, Primary
                 School Harijan Tola, Gopalbad, P.S. Sarmera, District
                 Nalanda.
                                                   --Petitioner

                                              Versus

             The State Of Bihar                        --Opp.Party

2   22.07.2011

Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the

State.

Petitioner is named accused in this case

with only allegation that inspite of extended period

she failed to submit D.C. bill which, as appears from

letter no.179 dated 23.11.2010 of the informant, that

is, Block Education Officer, has already not only been

submitted on 7.09.2010 but after thorough auditing

no irregularity was found. Basing thereof on the

submission of the Public Prosecutor learned Sessions

Judge vide his order in 30.11.2010 passed in ABP

1415 of 2010 had already stated that petitioner has no

apprehension of arrest and, accordingly, the

application was dismissed.

2

In view of the aforesaid communication by

the informant himself to the State, the petitioner has

no genuine apprehension. Hence, the application is

disposed of.

( Akhilesh Chandra, J.)
AAhmad