IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21893 of 2010
RAM CHANDRA MANDAL, S/o Late Chhabbu Mandal.
Versus
1. THE STATE OF BIHAR.
2. Sunita Devi, D/o Madhav Prasad Mandal.
-----------
02. 29.06.2010 By an order dated 04.02.2010 vide Cr. Misc.
No. 2716 of 2010 the petitioner was ordered to be
released on bail. It was noted in the said order that
the petitioner volunteers to deposit a sum of Rs.
5,000/- per month in the court below which the
complainant would be at liberty to withdraw. A fresh
application has been filed stating therein that the
petitioner has been put under suspension therefore
would not be able to pay Rs. 5,000/- per month and
volunteers to deposit a sum of Rs. 1,000/- per month.
In view of such, the order is modified to the
extent that the sum of Rs. 5,000/- be read as Rs.
1,000/-.
Let this order be communicated to Chief
Judicial Magistrate, Khagaria through FAX in
connection with Morkahi P.S. Case No. 83 of 2008
(G.R. No. 1939 of 2008) at the cost of the petitioner.
(Anjana Prakash, J.)
Vikash/-