High Court Patna High Court - Orders

Suresh Upadhyay vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Suresh Upadhyay vs State Of Bihar on 29 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.24391 of 2009
            SURESH UPADHYAY s/o Late Budhan Upadhyay, Resident of village- Bharthu,
            P.S.-Ghoshi, District- Jehanabad, presently Assistant Teacher, High School, Deokoli,
            P.S. Guranu, District- Gaya                                         ....Petitioner

                                               Versus

              THE STATE OF BIHAR                                                    ...OP
                                              -----------

2/ 29.09.2010 Heard the parties.

The petitioner is aggrieved by the order dated 10.12.2008

passed by the FTC -IV, Gaya, in Sessions Trial No. 335 of 2004, by

which on account of non-affixation of sufficient amount of stamp on

the representation petition filed under section 317 Cr. P. C. the same

was disallowed.

In my view, the trial court should not have taken such

strict view and should have given opportunity to the petitioner to

rectify the defect.

In the circumstances, the petitioner is directed to appear

before the trial court within three weeks from the date of

receipt/production of a copy of this order and if he does so he shall

be enlarged on bail on his previous bail bonds.

With the aforesaid observation, this application stands

disposed of.

Let this order be communicated to the FTC -IV, Gaya, in

Sessions Trial No. 335 of 2004 through FAX at the cost of the

petitioner.

     JA/-                                                         (Anjana Prakash, J.)