IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31386 of 2011
Rajesh Chaudhary @ Rajesh Kumar Chaudhary sonof Late Shrikant
Chaudhary
Versus
The State Of Bihar
-----------
2. 14.9.2011 This application has been filed on behalf of the
petitioner for modification in the order dated 4.5.2011 passed
in Cr.Misc.No.12948 of 2011.
The petitioner was allowed bail by an order dated
29.9.2010 but on condition that he surrendered in Khagaria
P.S. case No.177 of 2009 in which according to the informant
the petitioner was absconding. Subsequently it transpired that
the petitioner was not an accused in Khagaria P.S. case
No.177 of 2009 and, therefore, the order was modified that
he was not required to surrender in the said case by order
dated 4.5.2011.
Now it has been submitted that the petitioner is an
accused in Munger P.S. case No.137 of 2005 in which he has
been granted bail.
Considering that the petitioner on merits was found
fit to be allowed bail even with the knowledge that he was an
accused in one case, let the earlier orders be modified taking
note of the fact that the petitioner is not an accused in
Khagaria P.S. case no.177 of 2009 but in Munger P.S. case
No.137 of 2005 on the same conditions as 4.5.2011 except
condition (ii).
Application stands allowed.
-2-
The petitioner is directed to pay a sum of Rs.500/- in
the District Legal Aid Committee, Khagaria.
Let the order be communicated to the court of
Additional Sessions Judge, F.T.C. 4th, Khagaria in connection
with S.T. No.435 of 2010 arising out of Parbatta P.S. case
No.76 of 2010 through fax at the cost of the petitioner.
Narendra/ ( Anjana Prakash, J. )