High Court Patna High Court - Orders

Jalisa Khatoon &Amp; Ors. vs The State Of Bihar on 23 February, 2011

Patna High Court – Orders
Jalisa Khatoon &Amp; Ors. vs The State Of Bihar on 23 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.5985 of 2011
                              JALISA KHATOON & ORS.
                                         Versus
                                THE STATE OF BIHAR
                                       -----------

02/- 23-02-2011 Heard learned counsel for the four petitioners and

learned Additional Public Prosecutor for the State.

The petitioners were granted the privilege of

anticipatory bail vide order dated 28.06.2010 passed in Cr.

Misc. No. 4877 of 2010 on certain conditions, but as

submitted due to some unavoidable circumstances they could

not fulfill, consequently could not avail the privilege within

stipulated period.

Considering the facts and circumstances, subject

to payment of Rs. 2,000/- with District Legal Services

Authority, Saharsa time to avail the privilege is extended till 3rd

March, 2011.

Accordingly, this application stands disposed of.

Let a copy of this order be communicated to the

court below i.e. court of Chief Judicial Magistrate, Saharsa in

connection with Mahisi P.S. Case No. 97 of 2009 through FAX

at the cost of the petitioners.

Praveen/                                                         ( Akhilesh Chandra, J.)