High Court Patna High Court - Orders

Upendra Ram vs The State Of Bihar on 13 September, 2010

Patna High Court – Orders
Upendra Ram vs The State Of Bihar on 13 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                                   Cr.Misc. No.33667 of 2010

                                        UPENDRA RAM
                                             Versus
                                     THE STATE OF BIHAR

2   13.09.2010

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Earlier the petitioner was granted the privilege

along with another vide order dated 21st June, 2010 in

Cr.Misc. no. 40801 of 2009 but, as stated, under some

unfortunate circumstance he could not avail the benefit,

consequently prayer for extension of the period is made.

Considering the facts and circumstances, privilege

is extended till 30th of this month, subject to payment of

Rs.600/- (Rupees six hundred) with the District Legal

Services Authority, Siwan.

Let the order be communicated through FAX to

the Court of Chief Judicial Magistrate, Siwan, in connection

with Basantpur P.S. Case no. 55 of 2009 at the cost of the

petitioner.

(Akhilesh Chandra, J.)

AAhmad/
2