High Court Patna High Court - Orders

Viveka Nand vs State Of Bihar on 29 October, 2010

Patna High Court – Orders
Viveka Nand vs State Of Bihar on 29 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.39426 of 2010
                                          VIVEKA NAND
                                              Versus
                                        STATE OF BIHAR
                                            -----------

2/ 29.10.2010 Bail was allowed to the petitioner earlier and

a condition was imposed on his undertaking to deposit

Rs. 3,00,000/- quarterly but after payment of first

installment, he did not make any payment including

second installment for which earlier a time was

allowed. Showing his inability, further time is sought

for a period of one month.

Such permission is granted.

Let further time for payment of rest

installments in Cr. Misc. No. 9166 of 2010 be

extended by one month from today in connection with

Kotwali (Adampur) P.S. Case No. 682 of 2009 pending

in the court of C.J.M., Bhagalpur.

Accordingly, the modification application is

disposed of to the extent above.

Let the order be communicated to the trial

court through Fax at the cost of the petitioner.

Shail                                          ( Mandhata Singh, J.)