IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43071 of 2010
UDAY SHANKAR BHARTI
Versus
THE STATE OF BIHAR & ANR
-----------
2 7.12.2010 Heard learned counsel for the
petitioner.
Petitioner if wants to pay the amount it
is open for him to make payment in the trial
court itself. After lapse of one year and eight
months of dismissal order dated 26.3.2009 passed
in Cr.Misc.No. 52792 of 2006 there can be no
ground to allow the petitioner for any relief
even on payment.
Hence, this application is dismissed.
It is made clear that payment shall be
made to opposite party no.2 in cash or through
demand draft or cheque in the court below.
AI ( Mandhata Singh, J.)