IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32806 of 2011
Dipak Kumar Singh @ Deepak Kumar Singh
Versus
The State Of Bihar
-----------
02/- 28.09.2011 Heard learned counsel representing the parties.
This is an application seeking modification in order
dated 16.08.2011 passed in Cr. Misc. No. 16445 of 2011 in connection
with Barahiya P.S. Case No. 131 of 2010, pending in the court of
Chief Judicial Magistrate, Lakhisarai.
Submission is that petitioner was to deposit Rs. 72,000/-
subject to decision of the case, but due to some confusion neither it is
being deposited in Court nor Block concerned.
In view of the above, petitioner is permitted to deposit
the amount with the Block Development Officer, Barahiya, district
Lakhisarai and consequently period to avail the benefit is extended till
15th October, 2011.
Accordingly, this application stands disposed of.
Let a copy of this order be communicated to the court
below through FAX at the cost of the petitioner.
Praveen/- ( Akhilesh Chandra, J.)