High Court Patna High Court - Orders

Upendra Yadav &Amp; Ors vs The State Of Bihar on 7 December, 2010

Patna High Court – Orders
Upendra Yadav &Amp; Ors vs The State Of Bihar on 7 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.43257 of 2010
                          1. UPENDRA YADAV
                          2. JAGDISH YADAV
                         3. SITA RAM YADAV
                         4. YASO LAL YADAV

                               Versus
                        THE STATE OF BIHAR
                            -----------

02. 07.12.2010 This is an application for

modification of order dated 08.7.2010 of Cr.

Misc. No. 18172 of 2010.

Petitioners No. 1, 3 and 4 were

allowed anticipatory bail vide order dated

08.7.2010 only on payment of the loan amount

either in cash or through bank draft. Now

submission of the learned counsel for

petitioners is that they offered the payment,

but was not accepted by the bank, at the same

time, loan amount was to be paid through bank

draft; same may be deposited in the court

below.

                              It     is         further         clarified             that

                   petitioner      no.1    is       not   liable       to    make      any

payment as no loan was advanced to him. It is

told that petitioner no. 2 is dead now.

Petitioner nos.1, 3 and 4 are

allowed one month more time for surrender and

payment in the court below from the date of
2

communication/production of this order.

Let this order along with order dated

08.7.2010 passed in Cr. Misc. No.18172 of

2010 be communicated to the court below

through fax at the cost of the petitioners.

Vikash                               (Mandhata Singh, J.)