High Court Patna High Court - Orders

Bandelal Mehta vs The State Of Bihar on 13 August, 2010

Patna High Court – Orders
Bandelal Mehta vs The State Of Bihar on 13 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.30011 of 2010
                                   BANDELAL MEHTA
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 13.08.2010 The petitioner seeks modification of the order dated

12.7.2010 in condition No. 2 on the ground that he had already

mentioned the fact that there is one other case pending in

paragraph 14 of the petition despite which the said condition

was imposed.

In view of such, the order dated 12.7.2010 is

modified to that extent that enquiry be made that the petitioner

is an accused in only Sour Bazar P.S. Case No. 211 of 1998

and no other which fact will be verified by the Magistrate before

releasing the petitioner on bail.

Let this order be communicated to the court of Chief

Judicial Magistrate, Saharsa, in Sour Bazar P.S. Case No. 17 of

2010, through FAX at the cost of the petitioner.

( Anjana Prakash, J.)
S.Ali