High Court Patna High Court - Orders

Sudhir Kumar @ Sudhir Kumar Singh vs The State Of Bihar &Amp; Anr on 14 July, 2010

Patna High Court – Orders
Sudhir Kumar @ Sudhir Kumar Singh vs The State Of Bihar &Amp; Anr on 14 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.21168 of 2010
               SUDHIR KUMAR @ SUDHIR KUMAR SINGH
                                Versus
                     THE STATE OF BIHAR & ANR
                               -----------

02 14.07.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

The Court is not satisfied from the pleadings

that any ground has been made out to extend the

time for surrender as granted by the order dated

4.1.2010 in Cr. Misc. No. 30665 of 2009.

However, keeping in mind that the present is

a matter under Section 498A of the Indian Penal Code

and that submission had been made on the earlier

occasion for revival of matrimonial harmony, the

application is allowed. The time granted for surrender

by the aforesaid order in Complaint Case No. 1022 of

2008, pending before the Chief Judicial Magistrate, at

Nawada is extended by three months only from today.

The observation contained in the last paragraph of the

order dated 4.1.2010 remains unmodified.

The application is allowed.

Let a copy of this order be communicated

through Fax to the court of Chief Judicial Magistrate,

Nawada in connection with Complaint Case No. 1022

of 2008 at the cost of the petitioner.

          P.K.                        (Navin Sinha, J.)