High Court Patna High Court - Orders

Munna Sah vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Munna Sah vs State Of Bihar on 1 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.41577 of 2010
                                        MUNNA SAH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 01.12.2010. In view of submission of the petitioner that the order

dated 9.3.2010, passed in Cr.Misc.No. 21923/2009 allowing him

anticipatory bail in connection with Complaint case no. 561 of

2008 has not been received in the court below till date, the instant

modification petition is allowed and date of surrender of the

petitioner in the aforesaid complaint case is extended by further

six weeks from today on the condition that he would not be absent

physically for more than two consecutive dates at a stretch till

three witnesses are examined in the trial.

Let order dated 9.3.2010 as also the instant order be

communicated to the court of Sub-divisional Judicial Magistrate,

Bikramganj (Rohtas) through FAX at the cost of the petitioner.

       Shashi.                            (Samarendra Pratap Singh, J.)