High Court Patna High Court - Orders

Anil Prasad vs The State Of Bihar & Anr. on 16 September, 2011

Patna High Court – Orders
Anil Prasad vs The State Of Bihar & Anr. on 16 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.17014 of 2011
                                          Anil Prasad
                                             Versus
                               The State Of Bihar & Anr.
                                 ----------------------------------

4 16-09-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state on the

I.A. No. 1918 of 2011 filed on 08-09-2011 on behalf of the

petitioner, Anil Prasad who has been released on

provisional bail by this court for a period of two months vide

order dated 13.07.2011 and furthermore, by the aforesaid

order, the petitioner was directed to file process for issuance

of notice to opposite party No. 2.

It is pointed out by learned counsel for the

petitioner that the petitioner has already complied with the

order dated 13-07-2011 but uptill now, service report of the

notice issued to opposite Party No. 2 has not been received.

In the aforesaid circumstances, the period of

provisional bail is extended for further two months.

Accordingly, the I.A. No. 1918 of 2011 filed on

behalf of the petitioner stands disposed of.

List this matter after service report or after two

months whichever is earlier.

Let this order be communicated to the court of

Sub Divisional Judicial Magistrate, Hilsa, Nalanda through

fax in connection with Complaint Case No. 22 C of 2010 at

the cost of the petitioner.

          AKV/-                                  ( Hemant Kumar Srivastava,J.)