IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24272 of 2011
Nanhe Singh @ Nanhaku Singh @ Pramod Singh
Versus
The State Of Bihar
-----------
2. 27.07.2011. Heard learned counsels for the
petitioner and the State.
The present application has been
filed for modifying the order dated
31.03.2011 passed in Cr. Misc. No. 8942 of
2011 for extending the period of surrender
since the petitioner was working in Dubai.
On the ground mentioned in the
modification application, let the date of
surrender be extended for a further period
of twelve weeks from the date of receipt of
order.
Let the order dated 31.03.2011
passed in Cr. Misc. No. 8942 of 2011 be
modified to the extent indicated above.
Let the order be faxed to the
learned C.J.M., Bhojpur at Ara in connection
with Tiyar P.S. Case No. 12 of 2010 at the
cost of the petitioner.
U. K. ( Dinesh Kumar Singh, J)