High Court Patna High Court - Orders

Ajay Kumar Gupta vs The State Of Bihar &Amp; Anr on 6 October, 2010

Patna High Court – Orders
Ajay Kumar Gupta vs The State Of Bihar &Amp; Anr on 6 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.36265 of 2010
                       AJAY KUMAR GUPTA SON OF LUCHAI SAH
                                          Versus
                   1. THE STATE OF BIHAR
                   2. SULEKHA DEVI W/O- AJAY KUMAR GUPTA

                                             -----------

2 06.10.2010 Heard both sides.

Present is an application seeking modification in the

order dated 20.8.2010 passed in Cr. Rev. no. 578 of 2010 (Ajay

Kumar Gupta versus State of Bihar & Ors).

Learned counsel for the petitioner submits that by the

aforesaid order, the petitioner was directed to be released on his

surrendering and making application for bail before the learned

Magistrate.

It is submitted that by inadvertence, the details of the

Court as also the case number of the case was not incorporated

in the penultimate paragraph of the order dated 20.8.2010. It is

stated that in view of the order dated 20.8.2010, the petitioner

would surrender in the Court of learned S.D.J.M., Rosera,

Samastipur in connection with C.R. no. 455/2007 (Tr. No. 1291 of

2010).

Learned counsel appearing on behalf of the State

does not dispute the aforesaid submission of the petitioner which,

according to him, is also supported from the pleadings made in

Cr. Rev. no. 578 of 2008.

Accordingly, the application is allowed. This Court

modifies/clarifies order dated 20.8.2010 passed in Cr. Rev. no.
2

578 of 2010 to the effect that the petitioner shall surrender in the

Court of learned S.D.J.M., Rosera, Samastipur in connection with

C.R. no. 455/2007 (Tr. No. 1291 of 2010) whereafter he shall be

released on bail on furnishing bail of Rs. 10,000/- with two

sureties of the like amount with the condition indicated therein.

The application is disposed of.

The present order be communicated to the court below

through fax on depositing appropriate fee therefrom.

( Kishore K. Mandal, J. )
pkj