High Court Patna High Court - Orders

Devendra @ Devendra Paswan & Anr. vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Devendra @ Devendra Paswan & Anr. vs The State Of Bihar on 24 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.28544 of 2011
                           Devendra @ Devendra Paswan & Anr.
                                            Versus
                                     The State Of Bihar
                                          -----------

02. 24.08.2011 The present application has been filed for

modifying the order dated 14.02.2011 passed in Cr. Misc.

No. 1705/2011 with regard to the amount which was to be

deposited by the petitioners.

Let the fifth paragraph of the order dated

14.02.2011 passed in Cr. Misc. No. 1705/2011 be read as

“each petitioner will deposit Rs. 6,000/- before the learned

court below and the same will be deposited under the

court’s account in connection with Sabour (Goradih) P.S.

Case No. 30 of 2010.

Let the period of surrender be further extended

for six weeks.

The order dated 14.02.2011 stands modified to

the extent as indicated above.

Let the order be transmitted to the learned court

below through fax at the cost of the petitioner.

      Amrendra/                                       ( Dinesh Kumar Singh, J)