IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13258 of 2011
CHANDAN MISHRA
Versus
THE STATE OF BIHAR
-----------
02/ 27.04.2011 Cr. Misc. No. 13258 of 2011 has been filed for extension of
time in connection with Basanahi P.S. Case no. 11/2010.
Learned counsel for the petitioner points out that Chandan
Mishra was granted anticipatory bail vide order dated 15.11.2010
passed in Cr. Misc. No. 29253 of 2010 with direction to surrender
before the court below within 30 days from the date of receipt of the
order but on account of his illness, the petitioner could not surrender
before the court of CJM, Saharsa within the above stated stipulated
period.
In view of the above stated submission, the petitioner must
surrender before the court below within 15 days from the date of
receipt of this order to the court of CJM, Saharsa in connection with
Basanahi P.S. Case no. 11/2010. Accordingly, order dated 15.11.2010
passed in Cr. Misc. No. 29253 of 2010 stands modified to the above
stated extent.
In view of the aforesaid direction, this criminal
miscellaneous case stands disposed of.
Let this order be communicated to the court of CJM,
Saharsa in Basanahi P.S. Case no. 11/2010 through Fax at the cost of
the petitioner.
shahid (Hemant Kumar Srivastava,J)