High Court Patna High Court - Orders

Mukesh Sao @ Mukesh Sah vs The State Of Bihar & Anr. on 12 October, 2011

Patna High Court – Orders
Mukesh Sao @ Mukesh Sah vs The State Of Bihar & Anr. on 12 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.33730 of 2011
                  ======================================================

Mukesh Sao @ Mukesh Sah
…. …. Petitioner/s
Versus
The State Of Bihar & Anr.

…. …. Opposite Party/s
======================================================

2 12-10-2011 It is submitted that reconciliation is still going on between

the parties and the six months period of provisional bail as

stipulated in the order dated 07.04.2011 passed in Cr. Misc. No.

8881 of 2011 has already expired.

Let the period of provisional bail be further extended for six

months from the date of receipt/production of the copy of this

order in connection with Complaint Case No. 285C/2010 pending

in the court of learned Sub-divisional Judicial Magistrate,

Begusarai.

Let the learned court below confirm the provisional bail of

the petitioner within further period of six months on the terms

and conditions stipulated in the order dated 07.04.2011.

The order dated 07.04.2011 stands modified to the extent as

indicated above.

Let the order be transmitted to the learned court below

through fax at the cost of the petitioner.

(Dinesh Kumar Singh, J)
Amrendra/-