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.)