IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 112 of 2011
Dr. Uday Shankar Srivastava
@ Uday Shankar Srivastava ... ... Appellant
Versus
The State of Jharkhand through C.B.I. ... ... Respondent
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Appellant : Mr. P.P.N. Roy, Sr. Advocate
For the C.B.I. : Mr. Mokhtar Khan, Advocate
-----
I.A. No. 1749 of 2011
5/16.09.2011
Learned counsel appearing for the appellant submits that
earlier on 22.7.2011 provisional bail was extended till today so that the
appellant as per the advice of the Doctor may have complete rest for
three months, but during this period, the appellant started feeling severe
pain on both of his knees. On examination, he has been advised by the
Doctor to have Knee Replacement and, therefore, the appellant has again
filed an Interlocutory Application for extension of period of provisional
bail for six months. Learned counsel in support of the submission has
produced X-ray report as well as the prescription of the Doctor.
In view of the facts and circumstances, provisional bail
granted to the appellant is hereby extended till 04.01.2012.
The appellant must surrender before the court below on
05.01.2012.
List this case on 06.01.2012 under the same heading so that
surrender certificate be filed by the appellant.
I.A. No. 1749 of 2011 stands disposed of.
(R.R. Prasad, J.)
AKT