IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43684 of 2010
SARITA DEVI
Versus
THE STATE OF BIHAR
-----------
2 9.12.2010 The prayer of learned counsel for the
petitioner is that period of surrender of the
petitioner in Risiup P.S. Case No. 15/2010 be
extended further four weeks.
The prayer is allowed and period of
surrender of the petitioner in Risiup P.S. Case
No. 15/2010 is extended further four weeks from
the date of its communication of this Order.
The order dated 29.9.2010 is modified to
the above extent.
Let this order along with order dated
29.9.2010 passed in Cr.Misc.No. 29696 of 2010 be
communicated to the court below through fax at
the cost of the petitioner.
AI ( Mandhata Singh, J.)