IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5174 of 2011
NAWNEET KUMAR @ CHUNNU, SON OF SHRI BISHUNDEO SAHU, RESIDENT OF
VILLAGE NORTHERN HAZIPUR, P.S. CHITRAGUPTA NAGAR, DISTRICT KHAGARIA.
---------------------------------------------------------------------------------------------------- PETITIONER
Versus
THE STATE OF BIHAR.
--------------------------------------------------------------------------------------------- OPPOSITE PARTY
*******
2 9.2.2011 The petitioner was granted provisional bail after his
regular bail application was rejected on 7.4.2010 and the bail was
extended by orders dated 7.7.2010 and 24.11.2010. The surgery
took place on 15.6.2009 and six months time was granted to
recover from the surgery.
The prayer of the petitioner to extend the grant of
provisional bail is rejected and he is directed to surrender forth
with. After the petitioner surrenders, the jail doctor will examine
him and if necessary, keep him in the medical ward of the jail.
This application is dismissed.
Sanjay ( Sheema Ali Khan, J.)