IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7707 of 2011
RAKESH KUMAR SINGH
Versus
THE STATE OF BIHAR
-----------
02. 09.03.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
This is an application seeking modification in order
dated 03.08.2010 passed by this court in Cr. Misc. No.
21192/2010. Since the petitioner as submitted resides at Gujarat
in connection with his livelihood. If he fails to remain physically
present on four consecutive dates instead of two dates as imposed
earlier, without any reasonable explanation, the privilege granted
shall be deemed to be cancelled.
With the above modification, this application stands
disposed of.
Rajeev/ (Akhilesh Chandra, J.)