IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33730 of 2011
======================================================
Mukesh Sao @ Mukesh Sah
…. …. Petitioner/s
Versus
The State Of Bihar & Anr.
…. …. Opposite Party/s
======================================================
2 12-10-2011 It is submitted that reconciliation is still going on between
the parties and the six months period of provisional bail as
stipulated in the order dated 07.04.2011 passed in Cr. Misc. No.
8881 of 2011 has already expired.
Let the period of provisional bail be further extended for six
months from the date of receipt/production of the copy of this
order in connection with Complaint Case No. 285C/2010 pending
in the court of learned Sub-divisional Judicial Magistrate,
Begusarai.
Let the learned court below confirm the provisional bail of
the petitioner within further period of six months on the terms
and conditions stipulated in the order dated 07.04.2011.
The order dated 07.04.2011 stands modified to the extent as
indicated above.
Let the order be transmitted to the learned court below
through fax at the cost of the petitioner.
(Dinesh Kumar Singh, J)
Amrendra/-