IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3201 of 2011
SHANKAR KUMAR @ SHANKER SAO, Son of Late
Sudeshwar Sao, Resident of Village Lai, P.S. Bihta, District-
Patna.
..............Petitioner.
Versus
THE STATE OF BIHAR
............Opposite Party.
-----------
2/ 02.02.2011 Heard the parties.
The present petition has been filed on behalf of
the petitioner seeking modification of order dated
16.04.2010 passed in Criminal Miscellaneous No. 43598 of
2009, whereby the petitioner was granted anticipatory bail
in connection with Complaint Case No. 1192/C/2007,
pending in the court of learned S.D.J.M., Danapur, Patna. In
terms of aforesaid order the petitioner was directed to
surrender within four weeks in the court below and was
required to furnish his bail bond.
Learned counsel for the petitioner submits that the
aforesaid order dated 16.04.2010 was not communicated to
the court below in time, therefore, petitioner could not
furnish his bail bond. It is apparent that the order granting
bail was passed more than nine months earlier on
16.04.2010 and despite the aforesaid order, the petitioner
2
has not taken appropriate steps for furnishing his bail bond
within time prescribed by this Court and after undue delay
of more than nine months, he filed the present petition
seeking modification of that order. On perusal of materials
available on record, this Court finds that the approach of the
petitioner is casual and he has litigation with his wife at one
side and is not showing due regard to the order and direction
issued by this Court.
In that view of the matter, the present petition
stands rejected. The petitioner must surrender in the court
below at the earliest possible time and seeks regular bail, if
so advised.
( Birendra Prasad Verma, J )
Anjani/