IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23813 of 2010
RAJNI KUMARI, D/O RAM SUDHARI MUKHIYA, R/V
KUMHARSHOWN, P.S. GARHPURA, DISTRICT BEGUSARAI.
Versus
THE STATE OF BIHAR
-----------
02. 09.07.2010 Counsel for the petitioner states that as the petitioner
suffered bereavement of her daughter she could not deposit the
amount of Rs.60,000/- in terms of the orders of this Court dated
21.4.2009 passed in Cr.Misc. No.11836 of 2009. It is also submitted
that she shall deposit the said amount within one week from the date
of receipt of this order in the court below.
In the event, petitioner deposits the aforesaid amount in the
court below within one week from the date of receipt of this order in
the court below she should be allowed the privilege, which was given
to her under orders dated 21.4.2009 and to that extent order dated
21.4.2009 is modified.
Modification application is, accordingly, disposed of.
Let this order be communicated to the court of Chief
Judicial Magistrate, Begusarai in connection with Garhpura P.S. Case
No.49 of 2008 through fax on payment of usual charges by the
petitioner.
(V.N. Sinha, J.)
Rajesh/