Patna High Court – Orders
Lalit Rai vs The State Of Bihar on 17 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.9699 of 2011
LALIT RAI
Versus
THE STATE OF BIHAR
-----------
2/ 17.03.2011 Let the time to surrender of above named petitioner
passed in Cr. Misc. No. 24526 of 2010 on 09.08.2010 be further
extended by four weeks from today in connection with Complaint
Case No. 490 of 2007 pending in the court of J.M., Ist Class,
Samastipur.
Accordingly, the modification application is disposed of
to the extent above.
Let the order be communicated through Fax at the cost
of petitioner.
Shail ( Mandhata Singh, J.)