IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5985 of 2011
JALISA KHATOON & ORS.
Versus
THE STATE OF BIHAR
-----------
02/- 23-02-2011 Heard learned counsel for the four petitioners and
learned Additional Public Prosecutor for the State.
The petitioners were granted the privilege of
anticipatory bail vide order dated 28.06.2010 passed in Cr.
Misc. No. 4877 of 2010 on certain conditions, but as
submitted due to some unavoidable circumstances they could
not fulfill, consequently could not avail the privilege within
stipulated period.
Considering the facts and circumstances, subject
to payment of Rs. 2,000/- with District Legal Services
Authority, Saharsa time to avail the privilege is extended till 3rd
March, 2011.
Accordingly, this application stands disposed of.
Let a copy of this order be communicated to the
court below i.e. court of Chief Judicial Magistrate, Saharsa in
connection with Mahisi P.S. Case No. 97 of 2009 through FAX
at the cost of the petitioners.
Praveen/ ( Akhilesh Chandra, J.)