Court No. - 11 Criminal Misc. Modification Application No. 64377 of 2010 In Case :- CRIMINAL MISC. BAIL APPLICATION No. - 23967 of 2009 Petitioner :- Pramesh Kumar Arya Respondent :- State Of U.P. Petitioner Counsel :- S.K. Pal,Sushil Kumar Pal Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Modification application has been moved from side of the applicant to
remove the condition for depositing Rs. 2,15,000/- in the bank concerned after
release from the jail because this amount has already been deposited by the
bank concerned and Annexure-3 has been filed which has been issued by the
Branch Manager to the applicant showing adjustment of Rs. 2,15,000/-.
Heard learned A.G.A. and perused the Annexure-3 filed with the
modification application.
Amount of Rs. 2,15,000/- has already been adjusted, hence condition
imposed by this court on 10.9.2009 in passing the bail order for depositing Rs.
2,15,000/- in the bank concerned, is removed and the applicant will not
deposit this amount after release from the jail.
The modification application is allowed.
Order Date :- 2.4.2010
Masarrat