IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27147 of 2010
DILIP KUMAR THAKUR .
Versus
THE STATE OF BIHAR .
-----------
02. 11-Aug-2010 For the reasons mentioned in this application,
prayer for extending the time fixed by order dated
23.04.2010 in Cr. Misc. No. 10473 of 2010 is allowed. As a
result the period for surrender of the petitioner, DILIP
KUMAR THAKUR shall stand extended by four weeks
from today.
If cost is deposited, let this order be
communicated to the court of Sri Dewanand Mishra, the
learned Judicial Magistrate 1st Class, Samastipur in
connection with Complaint Case No. 882 of 2009.
(Shiva Kirti Singh, J.)
perwez