High Court Patna High Court - Orders

Dharmendra Sahni vs The State Of Bihar on 8 March, 2011

Patna High Court – Orders
Dharmendra Sahni vs The State Of Bihar on 8 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.8461 of 2011
                                  DHARMENDRA SAHNI
                                          Versus
                                  THE STATE OF BIHAR
                                           -----

02. 08.03.2011 This is an application for modification of order dated

07.01.2011 passed in Cr. Misc. no. 30715 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 07.01.2011. However, it is

submitted that the petitioner failed to surrender in the prescribed

time for the reasons that due to inadvertence instead of Begusarai

(S.C. /S.T.) P.S. Case No. 38 of 2010, Begusarai (S.C./S.T.)P.S.

Case No. 38 of 2008 has been mentioned in the petition and

consequently he could not surrender before the court. As such,

petitioner prays for extension of time.

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 07.01.2011 is modified to the extent that

the expression “Begusarai (S.C./S.T.) P.S. Case No. 38 of 2008” be

read as “Begusarai (S.C./S.T.) P.S. Case No. 38 of 2010”.

Let this order along with order dated 07.01.2011 be

communicated to the court below through fax at the cost of the

petitioner.

Vikash                                              (Mandhata Singh, J.)
 2