High Court Patna High Court - Orders

Bachchu Paswan vs The State Of Bihar on 13 August, 2010

Patna High Court – Orders
Bachchu Paswan vs The State Of Bihar on 13 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.30017 of 2010

                      BACHCHU PASWAN SON OF KAULESHWAR PASWAN,
                      R/O MAUJA-HARDASBIGHA, P.S. KHUSRUPUR,
                      P.O. KHUSRUPUR, DISTRICT-PATNA.
                                           --PETITIONER
                                      Versus
                      THE STATE OF BIHAR   --OPP.PARTY

2   13.08.2010

Heard learned counsel for the petitioner seeking

extension of period of surrender of the petitioner before the

court below in the light of observation made vide order dated

18.5.2010 passed in Cr.Misc. no. 15095 of 2010. By the said

order, the petitioner was to surrender within three weeks but,

as stated, some extra time consumed in getting the matter

finally settled, which has now been resolved.

Considering the submission, let the period be

extended for ten days from today, subject to deposit of

Rs.500/- with the Subdivisional Legal Services Authority,

Barh.

Let this order be communicated to the court

concerned ( Additional Chief Judicial Magistrate, Barh, in

Complaint Case no. 52C of 2008) through FAX at the cost of

the petitioner.

(Akhilesh Chandra, J.)
AAhmad/
2