High Court Patna High Court - Orders

Indra Kant Jha vs The State Of Bihar Through Vig on 27 April, 2011

Patna High Court – Orders
Indra Kant Jha vs The State Of Bihar Through Vig on 27 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr. Misc. No.8127 of 2011
                                     INDRA KANT JHA
                                             Versus
                          THE STATE OF BIHAR THROUGH VIG
                                          -----------

03. 27.04.2011 This application has been filed by the

petitioner for modification of Order, dated

23.11.2006, passed in Cr. Misc. No. 49823 of 2006,

whereby anticipatory bail was granted to the

petitioner.

While granting anticipatory bail, a condition

was imposed that petitioner will remain physically

present in Court on each and every date.

Counsel appearing for the petitioner submits

that on account of his old age and ailment, it is not

possible for the petitioner to remain present in Court

on each and every date. However, petitioner is ready

to appear in Court, whenever his appearance will be

required in Court as per the direction of the Court.

In support of petitioner’s old age and ailment,

specific averment has been made in the

Supplementary Affidavit as well as in the main

petition.

Considering these facts, the Order dated

23.11.2006 is modified to the extent that petitioner

is not required to remain present physically in Court
2

on each and every date. However, on specific date

when the Court will pass order for appearance of the

petitioner, he will remain physically present in the

Court, till disposal of the case.

Accordingly, this application is allowed.

SKM                         (Mridula Mishra, J.)