High Court Patna High Court - Orders

Rajo Tanti &Amp; Ors vs State Of Bihar on 9 August, 2010

Patna High Court – Orders
Rajo Tanti &Amp; Ors vs State Of Bihar on 9 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.19825 of 2010
                       1. RAJO TANTI
                       2. BIRKHI DEVI
                       3. BINDU DEVI
                          --------------------------- PETITIONERS
                                                Versus
                                       STATE OF BIHAR
                                              -----------

2 9.8.2010 Heard learned counsel for the parties.

Considering the merit, petitioners were

allowed bail as submitted but they could not

surrender due to remaining of petitioner no.1

outside the State and falling ill. Petitioner

no.2 is his wife and petitioner no.3 is sister-

in-law (married Nanad), are dependent on

petitioner no.1. In my view there is no need of

any fresh bail rather anticipatory bail allowed

to above named petitioners by the learned

Sessions Judge, Begusarai by order dated

2.2.2010 passed in A.B.A.No. 982/2009 (Bakhri

P.S. Case No. 117/09) is extended by a period of

further one month from the date of communication

of this Order.

Accordingly, this application stands

disposed of.

Let this order be communicated to the

court below through fax at the cost of the

petitioners.

AI                                                         ( Mandhata Singh, J.)