High Court Patna High Court - Orders

Amar Kishore Jha &Amp; Ors vs State Of Bihar on 12 July, 2010

Patna High Court – Orders
Amar Kishore Jha &Amp; Ors vs State Of Bihar on 12 July, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.4399 of 2010
                           AMAR KISHORE JHA & ORS
                                         Versus
                                 STATE OF BIHAR
                                       -----------

3 12.7.2010 It appears that earlier Cri.Misc.No.18716 of 2010 has

been filed on behalf of the petitioner for modification of the

order dated 26.3.2010 passed in Cr.Misc.No.4399 of 2010 and

by order dated 19.5.2010 this court directed the petitioners to

surrender before the court below within eight weeks from that

date and pray for bail, the same would be disposed of on its own

merits.

The petitioners now seeks to modify the paragraph 3

of the order dated 19.5.2010 passed in Cr.Misc.No.18716 of

2010.

In view of the submissions made, let paragraph 3 of

the order dated 19.5.2010 passed in Cr.Misc.No.18716 of 2010

be read as follows:

“Considering the facts and circumstances of the case,

this court observes that if the petitioners namely Amar Kishore

Jha, Raman Kishore Jha and Suman Kumar Jha surrender before

the court below (Chief Judicial Magistrate, Araria) within eight

weeks from today in connection with Complaint Case

No.1816C/2000 and complainant’s wife and sons appears and

supports the factum of compromise, then in such circumstances,

the petitioners shall be released on bail to the satisfaction of the
2

court below in seisin of the case, otherwise he will dispose of the

bail application on its own merits”.

The order dated 19.5.2010 passed in

Cr.Misc.No.18716 of 2010 is modified to the extent indicated

above.

Let this order be communicated through fax at the cost

of the petitioners.

(S.P.Singh,J)

KHAN