IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42441 of 2010
NAWAL KISHORE SAH, Son of Shesh Sah, Resident of Village Divliya, P.S. Inarwa, District
West Champaran.
……….Petitioner
Versus
THE STATE OF BIHAR
……Opposite Party
02/- 01-12-2010 Heard learned counsel for the petitioner and Additional
Public Prosecutor.
Earlier petitioner has been granted the privilege of
anticipatory bail vide order dated 12.08.2010 passed in Cr. Misc. No.
25031 of 2010, but under unavoidable circumstances he could not
avail the liberty within stipulated period. Moreover, his name has also
wrongly being typed in place of Nawal Kishore Sah, it was typed
Nswal Kishore Sah. Considering the facts and circumstances name of
the petitioner be also treated as Nawal Kishore Sah in the earlier order
and period of surrender is as prayed extended till 10th December,
2010.
Accordingly, this application stands disposed of.
Let a copy of this order be communicated to the court below
through FAX at the cost of the petitioner.
Praveen (Akhilesh Chandra, J.)