IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.17014 of 2011
Anil Prasad
Versus
The State Of Bihar & Anr.
----------------------------------
4 16-09-2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state on the
I.A. No. 1918 of 2011 filed on 08-09-2011 on behalf of the
petitioner, Anil Prasad who has been released on
provisional bail by this court for a period of two months vide
order dated 13.07.2011 and furthermore, by the aforesaid
order, the petitioner was directed to file process for issuance
of notice to opposite party No. 2.
It is pointed out by learned counsel for the
petitioner that the petitioner has already complied with the
order dated 13-07-2011 but uptill now, service report of the
notice issued to opposite Party No. 2 has not been received.
In the aforesaid circumstances, the period of
provisional bail is extended for further two months.
Accordingly, the I.A. No. 1918 of 2011 filed on
behalf of the petitioner stands disposed of.
List this matter after service report or after two
months whichever is earlier.
Let this order be communicated to the court of
Sub Divisional Judicial Magistrate, Hilsa, Nalanda through
fax in connection with Complaint Case No. 22 C of 2010 at
the cost of the petitioner.
AKV/- ( Hemant Kumar Srivastava,J.)