High Court Patna High Court - Orders

Sanjeet Kumar Gupta @ Guddu vs The State Of Bihar on 29 September, 2011

Patna High Court – Orders
Sanjeet Kumar Gupta @ Guddu vs The State Of Bihar on 29 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.33777 of 2011
                                 Sanjeet Kumar Gupta @ Guddu
                                                Versus
                                       The State Of Bihar
                                   ----------------------------------

02. 29.09.2011 This is an application for modification of order

dated 08.11.2010 passed in Cr. Misc. No.34221 of 2010 in

which petitioner was allowed anticipatory bail in the event of

his arrest or surrender in the court below within one month

from the date of communication of the order dated

08.11.2010. However, it is submitted that the petitioner

failed to surrender in the prescribed time for the reasons that

petitioner was residing at Kolkata and subsequently went to

Assam to earn his livelihood and suddenly fell ill.

In view of submissions made above, four weeks’

further time from the date of communication of this order is

allowed to the petitioner to surrender in the court below and

thereafter he shall be released on bail.

The order dated 08.11.2010 is modified to the

above extent.

Let this order along with order dated 08.11.2010

be communicated to the court below through fax at the

cost of the petitioner.

Vikash                                                  (Mandhata Singh, J.)