IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41512 of 2010
ARUN KUMAR @ ARUN KUMAR SINGH
Versus
STATE OF BIHAR
with
Cr.Misc. No.41758 of 2010
SUDARSHAN PRASAD @ SUDARSHAN KUMAR & ANR
Versus
THE STATE OF BIHAR
-----------
03. 21.06.2011 Both the cases have been listed at the instance of
the Court. The order granting anticipatory bail was passed
during vacation. Petitioners were directed to be released on their
surrendering within four weeks from the date of the said order.
It appears that the order could not be pronounced within time.
In the aforesaid facts and circumstances, this Court
extends the period for surrender of the petitioners granted
under order dated 23.05.2011 by three weeks from today.
The order dated 23.05.2011 is modified to that
extent.
Let this order be communicated through fax at the
cost of the petitioners.
( Kishore K. Mandal )
hr