High Court Patna High Court - Orders

Pururaj Singh vs State Of Bihar on 12 August, 2010

Patna High Court – Orders
Pururaj Singh vs State Of Bihar on 12 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29672 of 2010
                                     PURURAJ SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 12.08.2010. Petitioner is permitted to add the informant as opposite

party no. 2 as petitioner has come to this court for modification in

order dated 14.5.2010, passed by this Court in Cr.Misc.No.

3909/2010, passed also after hearing the informant. By the said

order, petitioner was granted protection on certain conditions, to

be complied with by both sides.

The petitioner submits that even on perusal of

impugned order dated 11.6.2010 it would appear that he complied

with his part of condition so the interim order was confirmed, but

the informant is not complying the condition no. (iv) that the

complainant would furnish a bond before the learned court below

that in case he loses the aforesaid case, he would refund the whole

amount to the petitioner.

Issue notice to opp. party no.2.

Requisites etc under ordinary course be filed within a

week, failing which the petition as against above opp. party shall

stand rejected without further reference to a bench.

In view of order of this Court dated 14.5.2010 and the

impugned order dated 11.6.2010, let the petitioner as above be

released on bail in case he surrenders within six weeks from today

on his furnishing bail bond of Rs. 10,000/- with two sureties of
2

the like amount each to the satisfaction of the Chief Judicial

Magistrate, Vaishali at Hajipur in Hajipur Town Police Station

Case No. 535 of 2009, arising out of Complaint case no. 2859 of

2009.

List this matter after receipt of notice.

Let this order be communicated to the court above

through FAX at the cost of the petitioner.

Shashi.                             (Samarendra Pratap Singh, J.)