High Court Patna High Court - Orders

Nawal Shankar Dwedi vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Nawal Shankar Dwedi vs The State Of Bihar on 9 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.5982 of 2011
                         NAWAL SHANKAR DWEDI
                                   Versus
                           THE STATE OF BIHAR
                                  -----------

02/ 09.03.2011 This application has been filed for modification of

order dated 19.05.2010 passed in Cr. Misc. No. 13077 of

2010, whereby anticipatory bail was granted to the petitioner

and he was directed to appear before the court concerned

within four weeks.

It has been submitted by the petitioner’s counsel

that the petitioner is an illiterate person and for earning his

livelihood he had gone to Punjab and could not come for

surrendering within stipulated time.

Considering this fact, order dated 19.05.2010 is

modified to this extent that time earlier allowed for

surrendering before the court of Chief Judicial Magistrate,

Araria in connection with Araria (R.S.) P.S. Case No. 239 of

2009 is further extended by four weeks from today.

All other conditions will remain same.

This order be Faxed to the court concerned, if

requisite cost is deposited by the petitioner.

        DKS/                                  (Mridula Mishra, J.)