IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.55132 of 2006
BINDU KUMARI
Versus
THE STATE OF BIHAR & ORS
with
Cr.Misc. No.18588 of 2009
BINDU KUMARI
Versus
STATE OF BIHAR
-----------
2. 23.06.2010. Learned counsel for Opposite Party No. 2 states that in
compliance of the orders of this Court dated 12.5.2010 Opposite Party
No. 2 has not been able to surrender so far on account of some personal
difficulty but he undertakes to surrender in the court below i.e.
S.D.J.M., Patna in connection with Complaint Petition No. 797(C) of
2004 within two weeks from today.
In view of the undertaking of Opposite Party No. 2 conveyed
to this Court through his counsel Smt. Kumari Jyoti, two weeks’ further
time is allowed to Opposite Party No. 2 to surrender in the court below
on or before 7th July, 2010.
Put up on 7th July, 2010 under the same heading.
P.K.P. (V.N.Sinha,J.)