High Court Patna High Court - Orders

Bipin Kumar @ Bipin Kumar Paswan vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Bipin Kumar @ Bipin Kumar Paswan vs The State Of Bihar on 24 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.16613 of 2011
                                Bipin Kumar @ Bipin Kumar Paswan
                                                Versus
                                        The State Of Bihar
                                         ----------

05/ 24.10.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Learned counsel for the petitioner points out that vide order

dated 12.7.2011, petitioner was granted bail provisionally for a period

of three months and the parties need some more time to resolve their

dispute. So, the period of provisional bail should be extended.

In view of the aforesaid submission, period of provisional

bail is extended for a further period of three weeks.

Let this matter be listed under the heading for admission on

15.11.2011. Both parties are directed to appear in person on the date

fixed.

Let this order be communicated to the court of the Chief

Judicial Magistrate, Vaishali at Hajipur in Lalganj P.S. Case no.

290/2010 through FAX at the cost of the petitioner.

      shahid                                       (Hemant Kumar Srivastava,J)