High Court Patna High Court - Orders

Nanhe Singh @ Nanhaku Singh @ … vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Nanhe Singh @ Nanhaku Singh @ … vs The State Of Bihar on 27 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.24272 of 2011
                      Nanhe Singh @ Nanhaku Singh @ Pramod Singh
                                              Versus
                                      The State Of Bihar
                                            -----------

2. 27.07.2011. Heard learned counsels for the

petitioner and the State.

The present application has been

filed for modifying the order dated

31.03.2011 passed in Cr. Misc. No. 8942 of

2011 for extending the period of surrender

since the petitioner was working in Dubai.

On the ground mentioned in the

modification application, let the date of

surrender be extended for a further period

of twelve weeks from the date of receipt of

order.

Let the order dated 31.03.2011

passed in Cr. Misc. No. 8942 of 2011 be

modified to the extent indicated above.

Let the order be faxed to the

learned C.J.M., Bhojpur at Ara in connection

with Tiyar P.S. Case No. 12 of 2010 at the

cost of the petitioner.

U. K. ( Dinesh Kumar Singh, J)