High Court Patna High Court - Orders

Alok Kumar vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Alok Kumar vs The State Of Bihar on 14 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.30962 of 2011
                                        Alok Kumar
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

02. 14.09.2011 The present application has been filed for

modification of the order dated 04.05.2011 passed in

Cr. Misc. No. 8567 of 2011 for extending the period of

deposit of Rs. 50,000/- as well as the date of surrender.

On the ground mention in the modification

application, let the period for deposit of Rs. 50,000/- be

further extended by three months, whereas the date of

surrender, be further extended by six weeks, from the

date of surrender/production of a copy of this order.

Let learned Court below consider acceptance

of the bail bond of the petitioner provisionally for the

next three months which will be finally accepted on

deposit of the aforesaid amount.

The order dated 04.05.2011 stands modified

to the extent indicated above.

Let the order of this Court be transmitted

through FAX to the learned Court below at the cost of

the petitioner.

(Dinesh Kumar Singh, J)
Shageer