IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.955 of 2011
BHIKHARI SINGH
Versus
THE STATE OF BIHAR & ANR.
-------
03. 21.01.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Earlier the petitioner was granted the privilege of
anticipatory bail vide order dated 25.10.2010 passed in
Cr. Misc. No. 2897/2010.
But, as submitted, the conditions imposed could
not be fulfilled within time, consequently, the privilege
was extended vide order dated 12.01.2011 passed in Cr.
Misc. No. 955 of 2011.
As ordered earlier, petitioner has already
deposited a sum of Rs. 1,00,000/- on 19.01.2011 in the
Najarat of Civil Court, Saran at Chapra. But, in view of
period of surrender before the court below inadvertently
typed within four weeks from receipt of copy of earlier
order i.e. order dated 25.10.2010. Though, it was only
consequent to deposit of Rs. 1,00,000/- for which two
months time was granted and subsequently it was
extended till 22nd January 2011. There appears some
scope of confusion as regard to lapse of period of
surrender as fixed by this court.
It is made clear that the privilege was granted
consequent to deposit of the amount aforementioned and
-2-
considering the lapse of time the period of surrender of
the petitioner before the court below to avail the privilege
of bail on the conditions mentioned earlier is hereby
extended till 2nd February 2011.
Let a copy of this order be communicated to the
court below (Judicial Magistrate, 1st Class, Chapra,
Saran, in Complaint Case No. 2164 of 2005, Trial No.
2777 of 2008), through Fax at the cost of the petitioner.
(Akhilesh Chandra, J.)
Rajeev/