High Court Patna High Court - Orders

Sumit Kumar @ Sujit Kumar vs The State Of Bihar & Anr. on 13 July, 2011

Patna High Court – Orders
Sumit Kumar @ Sujit Kumar vs The State Of Bihar & Anr. on 13 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.21979 of 2011
                              Sumit Kumar @ Sujit Kumar
                                            Versus
                               The State Of Bihar & Anr.
                                          -----------

2. 13.7.2011 By an order dated 26.3.2011 passed in Cr. Misc.

45482 of 2010, the petitioner was allowed provisional bail for a

period of eight weeks in which time he was to produce the

victim girl before the court below who was to examine the said

girl, and on its satisfaction, that it was not a case of kidnapping,

should confirm the provisional bail granted to the petitioner.

It has been submitted that the petitioner could not

surrender within time nor he produced the girl in question

because he was suffering from Jaundice.

Taking humanitarian condition into account, the

petitioner is allowed another eight weeks provisional bail for

complying with this court’s order dated 26.3.2011 passed in Cr.

Misc. 45482 of 2010.

Let this order be communicated to the court of

Chief Judicial Magistrate, Muzaffarpur, in Sadar Muzaffarpur

P.S. Case No. 105 of 2010, through FAX at the cost of the

petitioner.

( Anjana Prakash, J.)
S.Ali