IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14627 of 2011
AJAJUL GADDI @ JAZUL GADDI & ANR.
Versus
THE STATE OF BIHAR
-----------
2. 27.04.2011. Heard.
Learned counsel for the petitioners
submits that petitioners were granted anticipatory
bail in Cr. Misc. No. 441 of 2011 by order dated 19.
01. 2011, with a direction to surrender within a
period of four weeks. However, learned counsel for
the petitioners submits that petitioners could not
surrender due to illness and hence prayer was made
for extension of period for surrender.
Having regard to the facts the period of
surrender is extended for three weeks from today. It
is made clear that if the petitioners could not
surrender within a period of three weeks from today,
then the court below shall cancel their bail bonds.
m.p. (Gopal Prasad, J.)