IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.9725 of 2010
Ashok Kumar Singh @ Ashok Singh ...... Petitioner
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. S. Tiwari, Advocate
For the State :
------
I.A. No. 755 of 2011
4/29.04.2011
: In this I.A. the petitioner has prayed for modification in the alias
name of the petitioner.
It has been stated that the petitioner is known as Ashok Kumar
Singh @ Kail Singh but inadvertently in the bail application it appeared
as Ashok Kumar Singh @ Ashok Singh.
Having heard learned counsel for the petitioner I perused the
record. From the record it appears that Ashok Kumar Singh @ Ashok
Singh is not only mentioned in the bail application, the same name also
appears in the vakalatnama. There is no certificate of the jail authority
that the said vakalatnama has been executed by Ashok Kumar Singh @
Kail Singh.
In view of the above, this interlocutory application cannot be
allowed and the same is, accordingly, rejected.
(Narendra Nath Tiwari, J.)
Shamim/