IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6205 of 2011
ANIRUDH YADAV
Versus
THE STATE OF BIHAR
-----------
02/- 23-02-2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Earlier petitioner was granted the privilege of
anticipatory bail vide order dated 14.12.2010 passed in Cr.
Misc. No. 43990 of 2010 on certain conditions, but the
petitioner under some unavoidable circumstances failed to
avail the liberty within stipulated period.
Considering the facts and circumstances, four
weeks time from today is extended to avail the liberty with
further warning that no time shall be extended subsequently.
Accordingly, this application stands disposed of.
Let a copy of this order be communicated to the
court below i.e. court of Chief Judicial Magistrate, Banka in
connection with Katoria P.S. Case No. 20 of 2008 through
FAX at the cost of the petitioner.
Praveen/ ( Akhilesh Chandra, J.)