IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2081 of 2011
BASHANT CHAUDHARY SON OF BULLI CHAUDHARY, RESIDENT OF
VILLAGE HINDUNI, P.S. PHULWARISHARIF, DISTRICT- PATNA
Versus
THE STATE OF BIHAR
-----------
2 09.02.2011 This application is for modification of the order
dated 08.10.2010 passed in Cr. Misc. No. 30940 of 2010
granting anticipatory bail to the petitioner indicating four
weeks’ time for surrender.
It is submitted that the petitioner could not
deposit the cost of fax for getting the order of the Court
communicated, and more so, he was also operated for Gal
Bladder, and as such, he could not surrender in the Court
below within time allowed by the Court.
Considering the submissions and the grounds
stated in the petition, it is directed that petitioner may
surrender within a period of four weeks from today.
The order dated 08.10.2010 passed in Cr. Misc.
No. 20940 of 2010 is modified to the above extent.
The order dated 08.10.2010 along with the
present order may be communicated to the Court of Chief
Judicial Magistrate, Patna in connection with
Phulwarisharif P.S. Case No. 287 of 2009 through FAX on
the cost being deposited by the petitioner.
Manish/- ( Shailesh Kumar Sinha,J.)