IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31477 of 2011
1. Md. Yasin
2. Md. Azad
--------------- Petitioners
Versus
The State Of Bihar
*********
2 15.9.2011 This is an application for modification
of order dated 17.3.2011 passed in Cr.Misc.No.
39524 of 2010 in which petitioner no.2 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 17.3.2011.
However, it is submitted that the
petitioner no.2 failed to surrender in the
prescribed time for the reasons that during that
period he was in Delhi to earn his livelihood
and on information he came to his native place
but bail bond could not be executed within time.
As such, it is prayed that four weeks’ time be
extended for surrender in the court below.
Accordingly, the prayer made in the
modification application is allowed and four
weeks’ further time from the date of
communication of this order is granted to the
petitioner no.2 to surrender in the court below
and thereafter he will be released on bail.
2
The order dated 17.3.2011 is modified
to the extent indicated above.
Let this order including the order
dated 17.3.2011 passed in Cr.Misc.No. 39524 of
2010 be communicated to the court below through
fax at the cost of the petitioner no.2.
AI ( Mandhata Singh, J.)