High Court Patna High Court - Orders

Nawneet Kumar @ Chunnu vs The State Of Bihar on 9 February, 2011

Patna High Court – Orders
Nawneet Kumar @ Chunnu vs The State Of Bihar on 9 February, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                            Cr.Misc. No.5174 of 2011
NAWNEET KUMAR @ CHUNNU, SON OF SHRI BISHUNDEO SAHU, RESIDENT OF
VILLAGE NORTHERN HAZIPUR, P.S. CHITRAGUPTA NAGAR, DISTRICT KHAGARIA.
---------------------------------------------------------------------------------------------------- PETITIONER
                                                       Versus
THE STATE OF BIHAR.
--------------------------------------------------------------------------------------------- OPPOSITE PARTY
                                                      *******

2 9.2.2011 The petitioner was granted provisional bail after his

regular bail application was rejected on 7.4.2010 and the bail was

extended by orders dated 7.7.2010 and 24.11.2010. The surgery

took place on 15.6.2009 and six months time was granted to

recover from the surgery.

The prayer of the petitioner to extend the grant of

provisional bail is rejected and he is directed to surrender forth

with. After the petitioner surrenders, the jail doctor will examine

him and if necessary, keep him in the medical ward of the jail.

This application is dismissed.

           Sanjay                                                         ( Sheema Ali Khan, J.)