IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29492 of 2011
Beyas Raut
Versus
The State Of Bihar
----------------------------------
2 2.9.2011 This is an application for modification
of order dated 28.4.2010 passed in
Cr.Misc.No.11400 of 2010 in which petitioner was
allowed anticipatory bail in the event of his
arrest or surrender in the court below within
one month from the date of communication of the
order dated 28.4.2010.
However, it is submitted that the
petitioner failed to surrender in the prescribed
time for the reasons that during that period he
was undergoing treatment for Tuberculosis in
Delhi and for the same reason he could not
surrender in the court below. As such,
petitioner prays for extension of time.
Accordingly, the prayer made in the
modification application is allowed and four
weeks’ further time from the date of
communication of this order is granted to the
petitioner to surrender in the court below and
thereafter he will be released on bail.
The order dated 28.4.2011 is modified
to the extent indicated above.
2
Let this order including the order
dated 28.4.2010 passed in Cr.Misc.No. 11400 of
2010 be communicated to the court below through
fax at the cost of the petitioner.
AI ( Mandhata Singh, J.)