High Court Patna High Court - Orders

Dukhi Ram vs The State Of Bihar on 18 August, 2010

Patna High Court – Orders
Dukhi Ram vs The State Of Bihar on 18 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.30378 of 2010
DUKHI RAM, SON OF LAL CHAND RAM, RESIDENT OF VILLAGE BAGHINI, P.S. MOHANIA,
DISTRICT KAIMUR (BHABUA)                             ---- PETITIONER
                                     Versus
THE STATE OF BIHAR                                   ---- OPPOSITE PARTY
                                  -----------

2 18.8.2010 This application has been filed for modification of the

order dated 12.3.2010. 21 petitioners moved this Court for grant of

anticipatory bail. Bail was granted subject to surrendering them

within a period of six weeks. Apparently 20 of the petitioners

surrendered and were granted anticipatory bail.

Petitioner Dukhi Ram could not surrender as he had left

the town for the purposes of earning his livelihood.

Considering this aspect, I direct that the order dated

12.3.2010 shall stand modified and petitioner Dukhi Ram is granted

one more chance to surrender within a period of four weeks from

today in Mohania P.S. Case No. 270 of 2009.

Counsel for the petitioner is permitted to deposit the cost

of FAX for communicating this order to the Court concerned.

         Sanjay                                        (Sheema Ali Khan, J.)