High Court Patna High Court - Orders

Jai Ram Rai vs The State Of Bihar on 17 January, 2011

Patna High Court – Orders
Jai Ram Rai vs The State Of Bihar on 17 January, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.1145 of 2011
                              JAI RAM RAI
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

02. 17.01.2011 This is an application for modification of the

anticipatory bail order dated 11.10.2010 as passed in

Cr. Misc. No. 29544 of 2010, wherein the petitioner

was allowed anticipatory bail with a direction to

surrender before the Court-below within four weeks

and submit his bail bonds there.

Learned counsel submits that the order of

this court could not reach the concerned court-below

namely, the Addl. Chief Judicial Magistrate,

Dalsinghsarai, hence he was unable to submit his bail

bond there. It is further submitted that the order was

received by the court-below on 15.11.2010 hence his

bail bond was not accepted after four weeks there.

Therefore, prayer is made for extending the date for

surrendering and filing bail-bonds before the Court-

below.

In the circumstance, the said order dated

11.10.2010 as passed in the said Cr. Misc. No. 29544
2

of 2010 is modified to the extent that the petitioner

will surrender before the court-below within three

weeks from today and he will furnish his bail bond

there. Accordingly, the modification application is

allowed.

(C.M. Prasad, J.)

Mkr.