High Court Patna High Court - Orders

Ram Chandra Mandal vs The State Of Bihar &Amp; Anr on 29 June, 2010

Patna High Court – Orders
Ram Chandra Mandal vs The State Of Bihar &Amp; Anr on 29 June, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.21893 of 2010
         RAM CHANDRA MANDAL, S/o Late Chhabbu Mandal.
                                Versus
                       1. THE STATE OF BIHAR.
              2. Sunita Devi, D/o Madhav Prasad Mandal.
                               -----------

02. 29.06.2010 By an order dated 04.02.2010 vide Cr. Misc.

No. 2716 of 2010 the petitioner was ordered to be

released on bail. It was noted in the said order that

the petitioner volunteers to deposit a sum of Rs.

5,000/- per month in the court below which the

complainant would be at liberty to withdraw. A fresh

application has been filed stating therein that the

petitioner has been put under suspension therefore

would not be able to pay Rs. 5,000/- per month and

volunteers to deposit a sum of Rs. 1,000/- per month.

In view of such, the order is modified to the

extent that the sum of Rs. 5,000/- be read as Rs.

1,000/-.

Let this order be communicated to Chief

Judicial Magistrate, Khagaria through FAX in

connection with Morkahi P.S. Case No. 83 of 2008

(G.R. No. 1939 of 2008) at the cost of the petitioner.

(Anjana Prakash, J.)
Vikash/-