IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34907 of 2010
SANJAY KUMAR
Versus
THE STATE OF BIHAR
-------
02. 23.09.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner was earlier granted the privilege of
anticipatory bail vide order dated 04.08.2010 passed in Cr.
Misc. No. 21185 of 2010. He failed to avail the privilege since
met an accident and as per medical advice he is to confine to
bed for two months.
In view of the above, the privilege granted is extended
till 31st October 2010.
Let a copy of this order be communicated to the court
below through Fax at the cost of the petitioner.
Rajeev/ (Akhilesh Chandra, J.)