High Court Patna High Court - Orders

Bhikhari Singh vs The State Of Bihar &Amp; Anr. on 21 January, 2011

Patna High Court – Orders
Bhikhari Singh vs The State Of Bihar &Amp; Anr. on 21 January, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.955 of 2011
                           BHIKHARI SINGH
                                 Versus
                     THE STATE OF BIHAR & ANR.
                                 -------

03. 21.01.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Earlier the petitioner was granted the privilege of

anticipatory bail vide order dated 25.10.2010 passed in

Cr. Misc. No. 2897/2010.

But, as submitted, the conditions imposed could

not be fulfilled within time, consequently, the privilege

was extended vide order dated 12.01.2011 passed in Cr.

Misc. No. 955 of 2011.

As ordered earlier, petitioner has already

deposited a sum of Rs. 1,00,000/- on 19.01.2011 in the

Najarat of Civil Court, Saran at Chapra. But, in view of

period of surrender before the court below inadvertently

typed within four weeks from receipt of copy of earlier

order i.e. order dated 25.10.2010. Though, it was only

consequent to deposit of Rs. 1,00,000/- for which two

months time was granted and subsequently it was

extended till 22nd January 2011. There appears some

scope of confusion as regard to lapse of period of

surrender as fixed by this court.

It is made clear that the privilege was granted

consequent to deposit of the amount aforementioned and
-2-

considering the lapse of time the period of surrender of

the petitioner before the court below to avail the privilege

of bail on the conditions mentioned earlier is hereby

extended till 2nd February 2011.

Let a copy of this order be communicated to the

court below (Judicial Magistrate, 1st Class, Chapra,

Saran, in Complaint Case No. 2164 of 2005, Trial No.

2777 of 2008), through Fax at the cost of the petitioner.

(Akhilesh Chandra, J.)
Rajeev/