High Court Patna High Court - Orders

Bhgirth Chaudhary vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Bhgirth Chaudhary vs The State Of Bihar on 16 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.37870 of 2011
                   ======================================================

Bhgirth Chaudhary
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

2 16-11-2011 The present application has been filed for modification

of the order dated 05.04.2011 passed in Cr. Misc. No. 8371 of

2011.

On the ground mentioned in the modification

application, let the period of surrender be further extended by

four weeks from the date of receipt/production of the copy of the

order in connection with Araria (Tarabari) P.S. Case No. 124 of

2010 pending in the court of learned Chief Judicial Magistrate,

Araria.

The order dated 05.04.2011 passed in Cr. Misc. No.

8371 of 2011 stands modified to the extent as indicated above.

Let the order be communicated to the learned court

below through fax at the cost of the petitioner.

(Dinesh Kumar Singh, J)

Amrendra Kumar/-