IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.8127 of 2011
INDRA KANT JHA
Versus
THE STATE OF BIHAR THROUGH VIG
-----------
03. 27.04.2011 This application has been filed by the
petitioner for modification of Order, dated
23.11.2006, passed in Cr. Misc. No. 49823 of 2006,
whereby anticipatory bail was granted to the
petitioner.
While granting anticipatory bail, a condition
was imposed that petitioner will remain physically
present in Court on each and every date.
Counsel appearing for the petitioner submits
that on account of his old age and ailment, it is not
possible for the petitioner to remain present in Court
on each and every date. However, petitioner is ready
to appear in Court, whenever his appearance will be
required in Court as per the direction of the Court.
In support of petitioner’s old age and ailment,
specific averment has been made in the
Supplementary Affidavit as well as in the main
petition.
Considering these facts, the Order dated
23.11.2006 is modified to the extent that petitioner
is not required to remain present physically in Court
2
on each and every date. However, on specific date
when the Court will pass order for appearance of the
petitioner, he will remain physically present in the
Court, till disposal of the case.
Accordingly, this application is allowed.
SKM (Mridula Mishra, J.)