High Court Patna High Court - Orders

Bindu Kumari vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Bindu Kumari vs State Of Bihar on 23 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.55132 of 2006
                                        BINDU KUMARI
                                              Versus
                                THE STATE OF BIHAR & ORS
                                                with
                                  Cr.Misc. No.18588 of 2009
                                        BINDU KUMARI
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2. 23.06.2010. Learned counsel for Opposite Party No. 2 states that in

compliance of the orders of this Court dated 12.5.2010 Opposite Party

No. 2 has not been able to surrender so far on account of some personal

difficulty but he undertakes to surrender in the court below i.e.

S.D.J.M., Patna in connection with Complaint Petition No. 797(C) of

2004 within two weeks from today.

In view of the undertaking of Opposite Party No. 2 conveyed

to this Court through his counsel Smt. Kumari Jyoti, two weeks’ further

time is allowed to Opposite Party No. 2 to surrender in the court below

on or before 7th July, 2010.

Put up on 7th July, 2010 under the same heading.

     P.K.P.                                              (V.N.Sinha,J.)