High Court Patna High Court - Orders

Karamat Ali vs The State Of Bihar on 7 July, 2010

Patna High Court – Orders
Karamat Ali vs The State Of Bihar on 7 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.22956 of 2010
                                        KARAMAT ALI
                                                Versus
                                   THE STATE OF BIHAR
                                              -----------
2    7.7.2010              Heard the parties.

                              By an order dated 26.3.2010, the petitioner was         granted

anticipatory bail in connection with Adhoura P.S Case No. 15 of 2007 dated

6.8.2007, subject to deposit of Rs. 72,990/- in cash within a period of six

weeks from that date.

It is submitted that petitioner is a retired person and he could

not arrange the requisite amount of money within the time prescribed by this

Court. The present petition has been filed for extension of time granted by

this Court by the aforesaid order dated 26.3.2010 permitting him to deposit

the requisite amount of money.

For the reasons stated, the present modification petition is

allowed. The petitioner must deposit the requisite amount in the court below

within a period of two weeks from today and he must furnish the bail bond

within the same period.

To that extent the order dated 26.3.2010 passed in Cr. Misc.

No. 2691 of 2010 stands modified.

Let the order be communicated through fax at the cost of the

petitioner.

( Birendra Prasad Verma, J. )

M.Rahman