IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8461 of 2011
DHARMENDRA SAHNI
Versus
THE STATE OF BIHAR
-----
02. 08.03.2011 This is an application for modification of order dated
07.01.2011 passed in Cr. Misc. no. 30715 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 07.01.2011. However, it is
submitted that the petitioner failed to surrender in the prescribed
time for the reasons that due to inadvertence instead of Begusarai
(S.C. /S.T.) P.S. Case No. 38 of 2010, Begusarai (S.C./S.T.)P.S.
Case No. 38 of 2008 has been mentioned in the petition and
consequently he could not surrender before the court. As such,
petitioner prays for extension of time.
In view of submissions made above, four 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 shall be
released on bail.
The order dated 07.01.2011 is modified to the extent that
the expression “Begusarai (S.C./S.T.) P.S. Case No. 38 of 2008” be
read as “Begusarai (S.C./S.T.) P.S. Case No. 38 of 2010”.
Let this order along with order dated 07.01.2011 be
communicated to the court below through fax at the cost of the
petitioner.
Vikash (Mandhata Singh, J.)
2