IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34184 of 2010
MD.IDRIS KHAN
Versus
THE STATE OF BIHAR
-----------
2 15.9.2010 This is an application for modification
of order dated 13.1.2010 passed in Cr.Misc.No.
45466 of 2009 in which petitioner was allowed
anticipatory bail in the event of his arrest or
surrender in the court below within one month
from the date of communication of the order
dated 13.1.2010. However, it is submitted that
the petitioner failed to surrender in the
prescribed time for the reasons that during that
period he was in Punjab for his livelihood.
After the said order, he was informed by a
family member but due to illness he could not
reach to his village in time and his stipulated
period of surrender expired. As such, petitioner
prays for extension of time.
In view of submissions made above, 15
(fifteen) days’ further time from the date of
communication of this order is allowed to the
petitioner to surrender in the court below and
thereafter he will be released on bail.
The order dated 13.1.2010 is modified to
the above extent.
2
Let this order along with the order
dated 13.1.2010 passed in Cr.Misc.No. 45466 of
2009 be communicated to the court below through
fax at the cost of the petitioner.
AI ( Mandhata Singh, J.)