High Court Jharkhand High Court

Majhar @ Manjar Hussain @ … vs State Of Jharkhand on 22 February, 2011

Jharkhand High Court
Majhar @ Manjar Hussain @ … vs State Of Jharkhand on 22 February, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       A. B. A. No. 3059 of 2010
                                    ---

                  Majhar alias Manjar Hussain alias
                  Md. Manjar Hussain                          ...      ...     Petitioner
                                             Versus
                  State of Jharkhand                          ...      ...     Opposite Party
                                    ---


                  CORAM        : HON'BLE MR. JUSTICE R. K. MERATHIA
                                     ---
                  For the Petitioner     : Mr. P. A. N. Roy, Advocate
                  For the Opposite Party : A.P.P.

                                       ---

4. 22.02.2011

: I. A. No. 291 of 2011:

Prayer has been made for extension of time of surrender
of the petitioner.

Heard.

Petitioner’s anticipatory bail was rejected twice by this
Court, but he did not surrender in spite of the direction issued by this
Court to surrender.

Now on the ground of illness, prayer has been made for
extension of time to surrender.

Accordingly, time to surrender of petitioner is extended by
two weeks from today.

The order dated 04.02.2011 modified to this extent only.
It is made clear that no further time will be granted on any
ground whatsoever.

I. A. No. 291 of 2011 stands disposed of.
As prayed, order may be sent to the concerned court by
FAX at the cost of the petitioner.

(R. K. Merathia, J.)

R. Shekhar Cp 3