High Court Patna High Court - Orders

Amaluddin &Amp; Ors vs State Of Bihar on 14 July, 2008

Patna High Court – Orders
Amaluddin &Amp; Ors vs State Of Bihar on 14 July, 2008
                    In the High Court of Judicature at Patna
                          Cr. Misc. No.27350 of 2008
                  Amaluddin & Ors. Vrs. The State of Bihar
                                     ****

/2/ 14.07.2008 Heard the counsel for the petitioners and the State.

2. This application has been filed for modification of

order, dated 18.09.2006, passed in Cr. Misc. No. 29025 of

2006 whereby anticipatory bail was granted to the petitioners

and he was asked to surrender before the concerned Court

within a specified time. The time has expired long back.

After two years, this application for extension of time has been

filed.

3. I do not feel inclined to interfere in such matter.

4. This modification application is dismissed.

5. However, the Court below will consider the case of

the petitioners, in case he surrenders and prays for regular bail.

( Mridula Mishra, J. )
Cp:3/S.A.