IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19825 of 2010
1. RAJO TANTI
2. BIRKHI DEVI
3. BINDU DEVI
--------------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 9.8.2010 Heard learned counsel for the parties.
Considering the merit, petitioners were
allowed bail as submitted but they could not
surrender due to remaining of petitioner no.1
outside the State and falling ill. Petitioner
no.2 is his wife and petitioner no.3 is sister-
in-law (married Nanad), are dependent on
petitioner no.1. In my view there is no need of
any fresh bail rather anticipatory bail allowed
to above named petitioners by the learned
Sessions Judge, Begusarai by order dated
2.2.2010 passed in A.B.A.No. 982/2009 (Bakhri
P.S. Case No. 117/09) is extended by a period of
further one month from the date of communication
of this Order.
Accordingly, this application stands
disposed of.
Let this order be communicated to the
court below through fax at the cost of the
petitioners.
AI ( Mandhata Singh, J.)