High Court Patna High Court - Orders

Rakesh Kumar Singh vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Rakesh Kumar Singh vs The State Of Bihar on 9 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.7707 of 2011
                             RAKESH KUMAR SINGH
                                       Versus
                              THE STATE OF BIHAR
                                      -----------

02. 09.03.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

This is an application seeking modification in order

dated 03.08.2010 passed by this court in Cr. Misc. No.

21192/2010. Since the petitioner as submitted resides at Gujarat

in connection with his livelihood. If he fails to remain physically

present on four consecutive dates instead of two dates as imposed

earlier, without any reasonable explanation, the privilege granted

shall be deemed to be cancelled.

With the above modification, this application stands

disposed of.

Rajeev/                                                          (Akhilesh Chandra, J.)