High Court Patna High Court - Orders

Rajiv Kumar vs The State Of Bihar on 6 July, 2011

Patna High Court – Orders
Rajiv Kumar vs The State Of Bihar on 6 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.21451 of 2011
                                         Rajiv Kumar
                                             Versus
                                    The State Of Bihar
                                          -----------

2. 06.07.2011. Heard learned counsels for the

petitioner and the State.

The present application has been

filed for modification of order dated

11.04.2011 passed in Cr. Misc. No.7170 of

2011 whereby the petitioner was directed to

surrender before the learned court below

within a period of four weeks and pray for

regular bail.

It is submitted by the learned

counsel for the petitioner that the

petitioner could not surrender within

stipulated period.

In the circumstances, the period of

surrender is further extended within a

period of four weeks on receipt of the

order.

Let the order dated 11.04.2011

passed in Cr. Misc. No. 7170 of 2011 be

modified to the extent indicated above.

Let the order be faxed to the

learned J.M. Ist Class, Sherghati, District-
2

Gaya, in connection with Excise Case No. 06

of 2007 at the cost of petitioner.

U. K. ( Dinesh Kumar Singh, J)