IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5754 of 2011
SUDHA KUMARI
Versus
THE STATE OF BIHAR
-----------
3 25.2.2011 Heard learned counsel for the parties.
Finding certificates furnished by
petitioner forged while she was appointed as
Nurse on contact basis, petitioner’s prayer for
anticipatory bail has earlier been rejected by
this Court. Now only submission is about return
of the money received in capacity of Nurse, may
never be a ground for anticipatory bail to this
petitioner.
Hence, prayer for anticipatory bail on
behalf of petitioner is rejected.
However, petitioner is directed to
surrender and pray for regular bail.
AI ( Mandhata Singh, J.)