IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26570 of 2011
Ramayan Ram
Versus
The State Of Bihar
------
02 10.08.2011 Petitioner by filing the present application seeks modification in
the order dated 24.05.2011 passed in Cr. Misc. no. 5758 of 2011.
Diverse reasons have been assigned in the application which prevented
the petitioner from surrendering in the Court below within the time
granted by this Court under order dated 24.05.2011.
Heard Mr. Ashok Kumar Singh, learned counsel for the
petitioner. Nobody appears on behalf of the State.
Having heard learned counsel for the petitioner and on going
through the averments made in the application, this Court is satisfied
that the time granted under order dated 24.05.2011 be extended by 02
weeks from today subject to the deposit of a sum of Rs. 250/- (Two
hundred Fifty) with the Nazarat of the Court concerned and filing
receipt along with the bail bonds to be furnished as per the modified
order.
The order dated 24.05.2011 is modified/clarified to that extent.
Let a copy of this order be communicated to the Court below
(S.D.J.M. Daudnagar in connection with Obra P.S. case no. 191 of
2010) through FAX at the cost to the deposited by the petitioner.
( Kishore K. Mandal, J. )
Sym