IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22896 of 2011
Krishna Kumar Kashyap
Versus
The State Of Bihar
-----------
02. 14.07.2011 This is an application for modification of order
dated 23.5.2011 passed in Cr. Misc. No. 16181 of 2011 in
which petitioner was allowed anticipatory bail in the event of
his arrest or surrender in the court below within one month
from the date of communication of the order dated
23.5.2011. However, it is submitted that the petitioner failed
to surrender in the prescribed time for the reasons that
petitioner was ill. As such, petitioner prays for extension of
time.
In view of submissions made above, four weeks’
further time from the date of communication or production
of this order is allowed to the petitioner to surrender in the
court below and thereafter he shall be released on bail.
The order dated 23.5.2011 is modified to the
above extent.
Let this order along with order dated 23.5.2011
be communicated to the court below through fax at the cost
of the petitioner.
Vikash (Mandhata Singh, J.)