IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38075 of 2010
DINESH MANJHI
Versus
STATE OF BIHAR
-----------
03/ 08.11.2010 Heard learned counsel for the petitioner and
learned counsel appearing on behalf of the State.
This application has been filed for modification of
condition no. 1 set out in the order dated 30.6.2010 passed in
Criminal Misc. No. 21179 of 2010, whereby bail was granted to
the petitioner subject to the conditions set out thereunder.
Condition no. 1 of the said order required the father of the
petitioner to stand as one of the bailor and would be under a duty
to inform the court below in case the petitioner after his release
in the present case gets involved in any further case of similar
nature and whereupon the court below shall cancel the bail bond
of the petitioner on grounds of misuse.
Learned counsel, with reference to the statement
made in the main application as also in the supplementary
affidavit filed today enclosing a certificate issued by a Ward
Councilor certifying the death of the father of the petitioner,
submits that in the said circumstances, the condition no. 1 may
be modified.
Having heard learned counsel for the petitioner
and upon consideration of the statement made in the main
application as also in the supplementary affidavit, the order
dated 30.6.2010 passed in Criminal Misc. No. 21179 of 2010 in
2
so far as condition no. 1 set out hereinabove, stands modified
and the condition no. 1 would now read as follows:-
“(i) Smt. Ranju Devi, the wife of the petitioner shall
stand as one of the bailor and who would be
under a duty to inform the court below in case
this petitioner is named or gets involved in any
further case of similar nature, after his release
in the present case and whereupon the court
below shall cancel the bail bond of the
petitioner on grounds of misuse.”
The order dated 30.6.2010 passed in Criminal
Misc. No. 21179 of 2010 stands modified to the aforesaid extent.
This application is allowed.
Let the order be communicated to the court
concerned by FAX at the cost and expense of the petitioner.
S.Sb/- (Jyoti Saran, J.)