High Court Patna High Court - Orders

Bashant Chaudhary vs The State Of Bihar on 9 February, 2011

Patna High Court – Orders
Bashant Chaudhary vs The State Of Bihar on 9 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.2081 of 2011
               BASHANT CHAUDHARY SON OF BULLI CHAUDHARY, RESIDENT          OF
               VILLAGE HINDUNI, P.S. PHULWARISHARIF, DISTRICT- PATNA
                                  Versus
                            THE STATE OF BIHAR
                               -----------

2 09.02.2011 This application is for modification of the order

dated 08.10.2010 passed in Cr. Misc. No. 30940 of 2010

granting anticipatory bail to the petitioner indicating four

weeks’ time for surrender.

It is submitted that the petitioner could not

deposit the cost of fax for getting the order of the Court

communicated, and more so, he was also operated for Gal

Bladder, and as such, he could not surrender in the Court

below within time allowed by the Court.

Considering the submissions and the grounds

stated in the petition, it is directed that petitioner may

surrender within a period of four weeks from today.

The order dated 08.10.2010 passed in Cr. Misc.

No. 20940 of 2010 is modified to the above extent.

The order dated 08.10.2010 along with the

present order may be communicated to the Court of Chief

Judicial Magistrate, Patna in connection with

Phulwarisharif P.S. Case No. 287 of 2009 through FAX on

the cost being deposited by the petitioner.

    Manish/-                                  ( Shailesh Kumar Sinha,J.)