IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29672 of 2010
PURURAJ SINGH
Versus
STATE OF BIHAR
-----------
2. 12.08.2010. Petitioner is permitted to add the informant as opposite
party no. 2 as petitioner has come to this court for modification in
order dated 14.5.2010, passed by this Court in Cr.Misc.No.
3909/2010, passed also after hearing the informant. By the said
order, petitioner was granted protection on certain conditions, to
be complied with by both sides.
The petitioner submits that even on perusal of
impugned order dated 11.6.2010 it would appear that he complied
with his part of condition so the interim order was confirmed, but
the informant is not complying the condition no. (iv) that the
complainant would furnish a bond before the learned court below
that in case he loses the aforesaid case, he would refund the whole
amount to the petitioner.
Issue notice to opp. party no.2.
Requisites etc under ordinary course be filed within a
week, failing which the petition as against above opp. party shall
stand rejected without further reference to a bench.
In view of order of this Court dated 14.5.2010 and the
impugned order dated 11.6.2010, let the petitioner as above be
released on bail in case he surrenders within six weeks from today
on his furnishing bail bond of Rs. 10,000/- with two sureties of
2
the like amount each to the satisfaction of the Chief Judicial
Magistrate, Vaishali at Hajipur in Hajipur Town Police Station
Case No. 535 of 2009, arising out of Complaint case no. 2859 of
2009.
List this matter after receipt of notice.
Let this order be communicated to the court above
through FAX at the cost of the petitioner.
Shashi. (Samarendra Pratap Singh, J.)