IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22568 of 2011
Birendra Kumar Mishra
Versus
The State Of Bihar
-----------
2 13.7.2011 This is an application for
modification of order dated 1.3.2011 passed
in Cr.Misc.No. 36606 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 1.3.2011.
However, it is submitted that the petitioner
failed to surrender in the prescribed time
for the reasons that during that period he
was not well and was suffering from acute
jaundice and was bed ridden. As such,
petitioner prays for extension of time for
further six weeks.
In view of submissions made above,
six weeks’ further time from the date of
communication of this order is allowed to the
petitioner to surrender in the court below
and thereafter he will be released on bail.
The order dated 1.3.2011 is modified
to the extent indicated above.
Let this order including the order
2
dated 1.3.2011 be communicated to the court
below through fax at the cost of the
petitioner.
AI ( Mandhata Singh, J.)