IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20204 of 2008
DINESHWAR OJHA S/O LATE VISHWARNATH OJHA, R/O VILL.
OJHAWALIA, P.S. SHAHPUR, DISTT. BHOJPUR .... PETITIONER
Versus
STATE OF BIHAR
-----------
2. 18.4.2011 The petitioner has sought quashing of the order
dated 11.3.2008 passed in B.P. No.2348/583 of 2007, in
which the Additional Sessions Judge 1st, Bhojpur had
directed the petitioner to deposit a sum of Rs.25,000/- in
Court which he subsequently has done.
The petitioner has sought an observation from this
Court that in case the petitioner is acquitted of the charges,
the said Rs.25,000/- be returned to him.
Considering that the deposit of Rs.25,000/- can
only be subject to the result of the case, it is observed that
the deposit of the said money shall not prejudice the case
of the petitioner and it shall be returned to him in case he is
acquitted.
With these observations, the application is
disposed of.
Narendra/ ( Anjana Prakash, J. )