High Court Patna High Court - Orders

Sahendra Singh vs State Of Bihar &Amp; Anr on 25 March, 2011

Patna High Court – Orders
Sahendra Singh vs State Of Bihar &Amp; Anr on 25 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr. Misc. No.31221 of 2010
                                     SAHENDRA SINGH
                                             Versus
                      1.   The STATE OF BIHAR
                      2.   Kishori Singh @ Shyam Kishore Sharma @ Kishore Singh
                                           -----------

10/ 25.03.2011 One Kishori Singh, an accused of Belaganj P.S. Case

No. 154 of 2006 is allowed bail on 05.07.2010 by this Bench vide

Cr. Misc. No. 21671 of 2010. By filing Cr. Misc. No. 31221 of

2010, informant of the case leveled allegation that some foul game

was played by Opposite Party No.2, Kishori Singh by erasing “1”

from 145 of 2006, while Cr. Misc. No. 21671 of 2010 was filed.

After the Office Notes, again “1” was added before 54 of 2006.

It is relevant that computer does not speak about filing

of earlier anticipatory bail on behalf of Opposite party No.2.

Further, a certificate was furnished by scribing para-2 that earlier

no petition was moved by Opposite Party No.2, while his prayer

was rejected by a Bench of this Court vide Cr. Misc. No. 26593 of

2007 on 06.08.2007.

Matter sent to the Registrar General for enquiry who has

submitted report which is on record about erasing “1” from

Belaganj P.S. Case No. 154 of 2006 and adding the same (1) after

Office Notes. Consequence is the concealment of real fact that

earlier bail petition of Opposite Part No.2 was rejected. Notice was

served on Opposite Party No.2, who did not appear but no care

was taken by the Registrar that counsel for Opposite Party No.2

and his Clerk were also involved in the above stated act of erasing

one and later adding the same followed by concealment of
2

rejection order.

The area of enquiry is extended by issuing notice to the

counsel of Opposite Party No.2 and his Clerk also along with

Opposite Party No.2 through Trial Court.

It is made clear that notice upon Opposite Party No.2

only be served through Trial Court. They are directed to show

cause by appearing in person on 22.06.2011.

List this case at the top of the list on 22.06.2011.

Shail                           ( Mandhata Singh, J.)