IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.22276 of 2011
=============================================
Govind Mishra & Anr.
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
2 13.07.2011 The present application has been filed for modification of
the order dated 18.03.2011 to the extent that the informant may not
be allowed to be one of the bailors of the petitioner and to extend
the period of surrender.
The sole ground for grant of bail to the petitioner in
connection with Mahishi P.S. Case No. 99 of 2010 pending in the
court of learned Chief Judicial Magistrate, Saharsa was that the
informant has retracted from his initial version.
Hence, this Court is not inclined to modify the said
condition of informant being one of the bailors, however, on the
ground mentioned in the petition, the period of surrender be
further extended by six weeks from the date of receipt of the order
of this Court.
The order dated 18.03.2011 stands modified to the extent as
indicated as indicated above.
Let the order be transmitted to the learned court below
through fax at the cost of the petitioner.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-