IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30017 of 2010
BACHCHU PASWAN SON OF KAULESHWAR PASWAN,
R/O MAUJA-HARDASBIGHA, P.S. KHUSRUPUR,
P.O. KHUSRUPUR, DISTRICT-PATNA.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 13.08.2010
Heard learned counsel for the petitioner seeking
extension of period of surrender of the petitioner before the
court below in the light of observation made vide order dated
18.5.2010 passed in Cr.Misc. no. 15095 of 2010. By the said
order, the petitioner was to surrender within three weeks but,
as stated, some extra time consumed in getting the matter
finally settled, which has now been resolved.
Considering the submission, let the period be
extended for ten days from today, subject to deposit of
Rs.500/- with the Subdivisional Legal Services Authority,
Barh.
Let this order be communicated to the court
concerned ( Additional Chief Judicial Magistrate, Barh, in
Complaint Case no. 52C of 2008) through FAX at the cost of
the petitioner.
(Akhilesh Chandra, J.)
AAhmad/
2