IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7678 of 2011
SOHA LAL VERMA @ SONALAL VERMA
Versus
THE STATE OF BIHAR
-----------
02. 01.03.2011 This is an application for modification of order dated
17.3.2010 passed in Cr. Misc. No. 7528 of 2010 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 17.3.2010. However, it is submitted that the petitioner
failed to surrender in the prescribed time for the reasons that petitioner
was not communicated by his counsel about granting of bail and
consequently he could not surrender in the court below. As such,
petitioner prays for extension of time.
In view of submissions made above, four weeks’ 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 17.3.2010 is modified to the above
extent.
Let this order along with order dated 17.3.2010 be
communicated to the court below through fax at the cost of the
petitioner.
Vikash (Mandhata Singh, J.)