IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38958 of 2010
1. GITA DEVI
2. RAJ KUMAR KAMTI
Versus
STATE OF BIHAR & ANR
-----------
02. 30.11.2010 Heard the learned counsel for the petitioners and the State.
Petitioners were alleged for defalcation of amount, after
depositing of total amount with interest, petitioners were allowed bail by
the learned Sessions Judge, but due to not surrendering in stipulated
period prayer on their behalf to extend the time is refused by the learned
Sessions Judge which amounts to refusal of anticipatory bail. Non-
surrender in time is explained as petitioners’ suffering from ailment.
Having regard to the facts and circumstances of the case the
period of surrender is extended by one month, in the event of arrest or
surrender within a period of one month from the date of
receipt/production of a copy of this order, the above named petitioners
shall be released on bail on furnishing bail bond of Rs.10,000/-(ten
thousand) each with two sureties of the like amount each to the
satisfaction of the S.D.J.M., Biraul at Benipur, District-Darbhanga in
connection with Complaint Case No.386/2008,subject to the conditions
as laid down under section 438(2) of the Code of Criminal Procedure.
Vikash ( Mandhata Singh, J.)