IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41450 of 2010
AMARJEET JHA, SON OF SRI SURESH JHA, RESIDENT OF VILLAGE
RAYAAN, P.S. BHAIRABASTHAN, DISTT. MADHUBANI
Versus
THE STATE OF BIHAR
-----------
02. 19.11.2010 Having heard counsel for the petitioner and the State, order
no.3 dated 5.10.2010 is modified to the extent that thereunder for
Chief Judicial Magistrate, Madhubani, Additional Chief Judicial
Magistrate, Jhanjharpur should be read and the time to surrender
granted under the said order is further extended by four weeks from
the date of receipt of this order in the court below.
Modification application is, accordingly, disposed of.
(V.N. Sinha, J.)
Rajesh/