IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14146 of 2009
CHANDESHWAR PRASAD GUPTA S/O LATE KESHO SAO
--- PETITIONER
Versus
1. STATE OF BIHAR
2. SHEELA DEVI W/O BIJAY PRASAD GUPTA
--- OPP. PARTIES.
-----------
02 25.11.2010 Petitioner is the complainant. He is aggrieved by order
dated 17.02.2009 passed by Judicial Magistrate IInd Class,
Nawada whereby the opposite party No.2 herein (accused made
in complaint) was released on bail.
It appears from the order impugned itself that the same
was passed in presence of both the parties. Petitioner has failed
to bring on record the order, if any, passed by learned Magistrate
on the previous bail application. In absence of any order on
record, this Court is not inclined to accept the submission that
earlier opposite party no.2 had approached the Court for bail and
withdrew the same. In my view, no case for cancellation of bail
is made out.
The application is dismissed.
Sym (Kishore K. Mandal, J.)