High Court Patna High Court - Orders

Chandra Bhushan Sinha vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Chandra Bhushan Sinha vs The State Of Bihar on 12 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.19667 of 2011
                                    Chandra Bhushan Sinha
                                               Versus
                                       The State Of Bihar
                                             -----------

3/ 12.07.2011 In the fourth paragraph of the order dated

04.07.2011, let the words “in the event of arrest or

surrender” and “subject to condition as laid down under

section 438(2) of the Cr. P.C.” be deleted and also in the

second line of the same paragraph, the reference

“Rs.30,000/-” be corrected to be read as “Rs.40,000/-“.

Accordingly, the order dated 04.07.2011 is

modified to the extent above.

Let the order be communicated through Fax at

the cost of petitioner in connection with Jadia P.S. Case No.

07 of 2011 pending in the Court of C.J.M., Supaul.

shail                                      (Mandhata Singh, J.)