High Court Patna High Court - Orders

Ajit Kumar vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Ajit Kumar vs The State Of Bihar on 27 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.28010 of 2010
                       AJIT KUMAR S/O SRI SURESH PRASAD
                                        Versus
                               THE STATE OF BIHAR
                                       -----------

4. 27.04.2011 Supplementary affidavit filed today be kept

on record.

By an order dated 20.8.2010 the petitioner

was granted provisional bail for appearing before the

compounding board and to make good the loss of

Electricity Board.

On 22.12.2010 the provisional bail was

extended to further 8 weeks for the same reason.

It has fairly been admitted that the

petitioner has not been able to good the loss of

Electricity Board. Since the petitioner was granted

provisional bail only for the reason that he would

appear the compounding board but the matter has

not been settled as yet, I am not inclined to grant

further indulgence to the petitioner.

Prayer for bail is rejected and immediate

steps shall be taken by the Trial Court to ensure the

assessed of the petitioner.

      Fahad.                                        ( Anjana Prakash, J.)