IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32087 of 2011
Arun Kumar Bajoriya @ Arun Kumar Bajoria
Versus
The State Of Bihar
----------------------------------
02/- 21.09.2011 Heard.
This is an application seeking modification
in order dated 11.08.2011 passed by this court in Cr.
Misc. No. 23863 of 2011. Submission is that the
dispute relating to consumption of power and case
already filed instituted at the instance of the petitioner
(bearing Kotwali (Adampur) P.S. Case No. 753/2010).
Petitioner is ready to pay alleged amount of loss
mentioned in the present First Information Report, but
subject to result of the case and in reasonable
installments which is not acceptable to the prosecution
side in view of the order occurring in the order
compounding.
Taking into consideration the aforesaid order
dated 11.08.2011 passed in connection with Kotwali
(Adampur) P.S. Case No. 754/2010, pending before
Chief Judicial Magistrate, Bhagalpur, is modified to
the extent that petitioner will file an application before
the court below with 50% of the amount so claimed
within four weeks and remaining may be paid either in
one lump-sum or installments but within four months
subject to result of the case and decision of the claims
advanced by the petitioner. Period of availing the
privilege of surrender is extended till 18th October
2011.
( Akhilesh Chandra, J.)
Rajeev/-