High Court Patna High Court - Orders

Dineshwar Ojha vs State Of Bihar on 18 April, 2011

Patna High Court – Orders
Dineshwar Ojha vs State Of Bihar on 18 April, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.20204 of 2008
                 DINESHWAR OJHA S/O LATE VISHWARNATH OJHA, R/O VILL.
                 OJHAWALIA, P.S. SHAHPUR, DISTT. BHOJPUR      .... PETITIONER
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

2. 18.4.2011 The petitioner has sought quashing of the order

dated 11.3.2008 passed in B.P. No.2348/583 of 2007, in

which the Additional Sessions Judge 1st, Bhojpur had

directed the petitioner to deposit a sum of Rs.25,000/- in

Court which he subsequently has done.

The petitioner has sought an observation from this

Court that in case the petitioner is acquitted of the charges,

the said Rs.25,000/- be returned to him.

Considering that the deposit of Rs.25,000/- can

only be subject to the result of the case, it is observed that

the deposit of the said money shall not prejudice the case

of the petitioner and it shall be returned to him in case he is

acquitted.

With these observations, the application is

disposed of.

     Narendra/                           ( Anjana Prakash, J. )