IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7393 of 2011
DURYODHAN PASWAN @ JURJODHAN PASWAN
Versus
THE STATE OF BIHAR
-----------
02/ 28.02.2011 Heard learned counsel for the petitioner as well as learned
P.P. Incharge for the State.
Petitioner was granted privilege of bail vide order dated
19.1.2011 passed in Cr. Misc. no. 43939/2010 subject to the
conditions that the conditions imposed upon co-accused Ramdeo
Paswan and two others vide order dated 6.11.2009 passed in Cr. Misc.
no. 38694/2009 shall apply to the petitioner also.
It is pointed out by the learned counsel for the petitioner that
in order dated 19.1.2011 passed in Cr. Misc. no. 43939/2010 in last
paragraph of aforesaid order dated 19.1.2011, it has wrongly been
typed as 6.11.2001 in place of 6.11.2009. It is further pointed out by
him that in original petition of Cr. Misc. no. 43939/2010, it had been
pleaded on behalf of the petitioner that he has been made accused in
one case, so it is not possible for the petitioner to fulfil condition no.2
of Cr. Misc. no. 38694/2009.
In view of the above stated submission, let “order dated
6.11.2001” as mentioned in last paragraph of order dated 19.1.2011
passed in Cr. Misc. no. 43939/2010 shall be read as “order dated
6.11.2009”. Similarly, condition no.2 passed in Cr. Misc. no.
38694/2009 shall not apply to the petitioner.
In the above stated manner, order dated 19.1.2011 passed in
Cr. Misc. no. 43939/2010 stands modified.
Let this order be communicated to the Addl. Sessions Judge
FTC No. II, Jehanabad in Sessions Trial no. 322 of 2010/ 275 of 2010
arising out of Karpi (O.P. Sahar Telpa) P.S. Case no. 41 of 2009
through FAX at the cost of the petitioner.
shahid (Hemant Kumar Srivastava,J)