High Court Patna High Court - Orders

Anoj Kumar vs The State Of Bihar on 20 September, 2010

Patna High Court – Orders
Anoj Kumar vs The State Of Bihar on 20 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.33117 of 2010
                               ANOJ KUMAR
                                     Versus
                            THE STATE OF BIHAR
                                    -----------

3. 20.09.2010 This is a petition for extension of period for

surrendering before the court below for filing bail bond vide this

Court’s order dated 9th May 2008 passed in Cr.Misc.No. 54688 of

2007whereby the petitioner was allowed anticipatory bail with a

direction to surrender before the court below within 4 weeks and

to file bail bond there.

It is clear that for a period exceeding 2 years,

petitioner did not file his bail bond before the court below nor he

even took any care for making a prayer for extension of time by

applying before this Court within a reasonable period. The prayer

is sought to be supported with Annexure-2 which is photocopy of

a certificate granted by one Dr.Subodh Kumar Singh, Skin

Specialist who states that the petitioner was under his treatment

with respect to hansoms disease i.e. leprosy from 28th April 2008

to 30th July 2010 and that now he is free from disease and he can

work and move. The certificate describes in a most generalized

manner and it does not mention the specific part of the body and

the extent of the disease.

The petition has been moved with great laches and delay

and, therefore, I do not find it a fit case for extension of time.

This petition is, accordingly, dismissed.

      Jay/                                            (C. M . Prasad, J)