1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7714 of 2011
DEVENDRA SINGH S/O RAJENDRA SINGH, R/O VILLAGE
NAYAGAWAN, P.S. KESERIA, DISTRICT-EAST CHAMPARAN.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
3 17.03.2011
This case has been listed under heading `to
be mentioned`.
It is pointed out that inadvertently the order
dated 09.03.2011 passed in this case was typed and
pronounced in Cr.Misc. no.6666 of 2011.
The order dated 09.03.2011 recorded in this
case is recalled and the following order is recorded.
`Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
This is an application seeking extension of
time and modification on condition, since out of four
petitioners granted privilege of anticipatory bail vide
order dated 25.8.2010 in Cr.Misc. no. 25907 of 2010
present petitioner being original petitioner no.4 due to
illness failed to avail that liberty within stipulated period
and his condition as submitted is not as such to remain
2
physically present on each and every date.
Considering the facts and circumstances
period to surrender before the court below is extended
till 23rd March, 2011 and in case petitioner fails to
remain physically present on four consecutive dates
without any reasonbly extension the liberty shall be
deemed to be cancelled.
With the above modification this application
stands disposed of.
Let this order be communicated to the court
below (Chief Judicial Magistrate, Motihari, East
Champaran in connection with S.C. / S.T. Hajipur P.S.
Case no. 317 of 2009) through Fax at the cost of the
petitioner.`
(Akhilesh Chandra, J.)
AAhmad