IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34905 of 2010
RAJESH SAO
Versus
THE STATE OF BIHAR & ANR
-----------
2. 22.9.2010 This application has been filed for modification of the
order dated 10.12.2009 passed in Cr. Misc. no.12175 of 2009. It is
stated in the petition that petitioner failed to surrender in the court
below within the stipulated time and as such, he prays for extension
of time.
Considering the above, modification petition is allowed
and time for surrender is further extended by one month to the
petitioner in the court below, i.e. Chief Judicial Magistrate,
Biharsharif, Nalanda, in Complaint Case no.1046 ( C ) 2007.
( Mandhata Singh, J.)
Sudip