IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43257 of 2010
1. UPENDRA YADAV
2. JAGDISH YADAV
3. SITA RAM YADAV
4. YASO LAL YADAV
Versus
THE STATE OF BIHAR
-----------
02. 07.12.2010 This is an application for
modification of order dated 08.7.2010 of Cr.
Misc. No. 18172 of 2010.
Petitioners No. 1, 3 and 4 were
allowed anticipatory bail vide order dated
08.7.2010 only on payment of the loan amount
either in cash or through bank draft. Now
submission of the learned counsel for
petitioners is that they offered the payment,
but was not accepted by the bank, at the same
time, loan amount was to be paid through bank
draft; same may be deposited in the court
below.
It is further clarified that
petitioner no.1 is not liable to make any
payment as no loan was advanced to him. It is
told that petitioner no. 2 is dead now.
Petitioner nos.1, 3 and 4 are
allowed one month more time for surrender and
payment in the court below from the date of
2
communication/production of this order.
Let this order along with order dated
08.7.2010 passed in Cr. Misc. No.18172 of
2010 be communicated to the court below
through fax at the cost of the petitioners.
Vikash (Mandhata Singh, J.)