Patna High Court – Orders
Smt. Ragini Sinha vs The State Of Bihar on 22 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8045 of 2010
SMT. RAGINI SINHA
Versus
THE STATE OF BIHAR
-----------
4 22.6.2010 Heard learned counsel for the parties.
Petitioner is active official of
District Health Society. There is
misappropriation of fund of different schemes by
manipulation also. No doubt money is deposited
or transferred in the account of Data Operators
Sachin Kumar Sinha and Smt. Neha Kumari. After
surfacing of defalcation, money is reimbursed
also but liability of the members including this
petitioner is not minimized.
In the facts of the case, prayer for
anticipatory bail is rejected.
Petitioner is directed to surrender and
move for regular bail.
AI ( Mandhata Singh, J.)