High Court Patna High Court - Orders

Ranjeet Singh vs State Of Bihar on 23 August, 2010

Patna High Court – Orders
Ranjeet Singh vs State Of Bihar on 23 August, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25724 of 2010

RANJEET SINGH, Son of Sri Mohan Singh, Resident of Surajgarha Bazar, In front of High
School, Surajgarha, P.S. Surajgarha, District Lakhisarai.

…….Petitioner

Versus

THE STATE OF BIHAR
…….Opposite party

02/- 23.08.2010 Heard learned counsel for the petitioner and Additional

Public Prosecutor for the State.

Petitioner is named accused in this case carries allegation of

causing loss to the Electricity Board for a sum of Rs. 1,65,000/- and

odds by alleged illegal or consumption. However, as submitted an

appeals from the order of learned Sessions Judge that after re-

assessment of the loss Rs. 23,668/-, the due amount has already been

deposited and the petitioner has in fact no apprehension for being

apprehended nor any step from the police has been taken in this

regard. On the reasons aforementioned, this application is not at all

maintainable. Petitioner may praise the Trial Court for disposal of the

case itself in view of the facts stated above.

Accordingly, this application stand disposed of.

Praveen                                                          (Akhilesh Chandra,J.)