High Court Patna High Court - Orders

Suresh Prasad vs State Of Bihar on 9 August, 2010

Patna High Court – Orders
Suresh Prasad vs State Of Bihar on 9 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.4483 of 2009
        SURESH PRASAD, S/o Late Ramdas Sah, Resident of Gola Road,
               Muzaffarpur, P.S. Town, District-Muzaffarpur.
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

02. 09.08.2010 The petitioner seeks quashing of the orders dated

05.09.2002 and 04.03.2003 by which the Sub-Divisional

Judicial Magistrate (East) Muzaffarpur has issued non-bailable

warrant of arrest against the petitioner in connection with Town

P.S. Case No. 331 of 2008 (Tr. No. 241 of 2009).

It has been submitted that the petitioner was granted

anticipatory bail by this Hon’ble Court order dated 15.01.1999

vide Cr. Misc. No. 15 of 1999 but could not appear after

cognizance and no summons were received by him.

In view of such, this application is allowed and the

orders dated 05.09.2002 and 04.03.2003 passed by Sub-

Divisional Judicial Magistrate (East) Muzaffarpur in connection

with Town P.S. Case No. 331 of 2008 (Tr. No. 241 of 2009) is

quashed with a direction to the petitioner to appear before the

Court concerned within a period of four weeks.

Let this order be communicated to the Sub-Divisional

Judicial Magistrate (East) Muzaffarpur in connection with Town

P.S. Case No. 331 of 1998 (Tr. No. 241 of 2009) through FAX at

the cost of the petitioner.

(Anjana Prakash, J.)
Vikash/-