IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9614 of 2010
1. NUTAN DEVI, wife of Subhash Singh @ Subhash
Chandra Singh
2. Subhash Singh, son of Ram Nagina Singh, both
residents of village Samadhpura, P.S. Baheri,
District Darbhanga
3. Sadhna Devi, wife of Ram Naresh Singh,
resident of village Khaira, P.S. Bahadurpur,
District Darbhanga
Versus
1. THE STATE OF BIHAR
2. Madan Prasad Singh, son of late Maheshwar
Singh, resident of village Maniaru, P.S.
Mohiuddin nagar, District Samastipur
-----------
2. 14.7.2010 For the reasons mentioned in this
application the prayer of the petitioners
for extending time for surrendering in terms
of the order of this Court dated 1.2.2010 in
Cr.Misc.No. 46639/2009 is allowed and the
time for surrendering is extended by a
period of two weeks. The other portion of
the order of this Court will remain as it
is.
With the aforementioned
modification, this application is disposed
of.
Let a copy of this order be sent to
the court below by fax at the cost of the
petitioner.
(Mihir Kumar Jha,J.)
Surendra/