High Court Patna High Court - Orders

Ram Sundar Singh And Anr. vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Ram Sundar Singh And Anr. vs The State Of Bihar on 27 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.13885 of 2011
                         RAM SUNDAR SINGH AND ANR.
                                     Versus
                             THE STATE OF BIHAR
                                    -----------

02/- 27/04/2011 Heard learned counsel for the petitioners and State.

This is an application seeking extension of time to avail

the liberty granted vide order dated 09.11.2010 passed in Cr. Misc. No.

34444 of 2010.

As submitted, the petitioners could not avail the liberty

granted in connection with Barhara P.S. Case No. 290 of 2009 pending

before Chief Judicial Magistrate, Bhojpur due to some unavoidable

circumstances.

Considering the facts and circumstances and delay caused,

the privilege granted earlier is extended till 06th of May, 2011, subject

to deposit of Rs. 1,000/- with District Legal Services Authority at

Arrah within a week from the date of communication of the order.

Let a copy of this order be communicated to the court

below through FAX at the cost of the petitioners.

(Akhilesh Chandra, J.)
Praveen