High Court Patna High Court - Orders

Amarjeet Jha vs The State Of Bihar on 19 November, 2010

Patna High Court – Orders
Amarjeet Jha vs The State Of Bihar on 19 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.41450 of 2010
                 AMARJEET JHA, SON OF SRI SURESH JHA, RESIDENT OF VILLAGE
                 RAYAAN, P.S. BHAIRABASTHAN, DISTT. MADHUBANI
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02. 19.11.2010 Having heard counsel for the petitioner and the State, order

no.3 dated 5.10.2010 is modified to the extent that thereunder for

Chief Judicial Magistrate, Madhubani, Additional Chief Judicial

Magistrate, Jhanjharpur should be read and the time to surrender

granted under the said order is further extended by four weeks from

the date of receipt of this order in the court below.

Modification application is, accordingly, disposed of.

(V.N. Sinha, J.)
Rajesh/