IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6911 of 2011
Ram Das Jaiswal, son of late Ganesh Chaudhary resident of village
Mahnar, P.S. Mahnar, District Vaishali, at present Head Clerk Nagar
Panchayat Mahnar, P.S. Mahnar, District Vaishali
Versus
THE STATE OF BIHAR
-----------
02/ 22.02.2011 Having heard counsel for the parties, the
modification application is disposed of with observation
that petitioner should appear in the court below and satisfy
the court below that he was ill during the period fixed for
his surrender under order dated 22.12.2010, passed in Cr.
Misc. No. 31695 of 2010 and if the court below is satisfied
that he was ill during the relevant period then appropriate
orders be passed.
Let this order be communicated to the court of
Sri Avinash Sharma, Judicial Magistrate, 1st Class, Hajipur
in connection with Complaint Case No. C871 of 2009, Tr.
No. 1428 of 2010 through fax on payment of usual charges
by the petitioner.
Arjun/ ( V. N. Sinha, J.)