High Court Patna High Court - Orders

Ramayan Ram vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Ramayan Ram vs The State Of Bihar on 10 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.26570 of 2011
                                       Ramayan Ram
                                            Versus
                                     The State Of Bihar
                                             ------

02 10.08.2011 Petitioner by filing the present application seeks modification in

the order dated 24.05.2011 passed in Cr. Misc. no. 5758 of 2011.

Diverse reasons have been assigned in the application which prevented

the petitioner from surrendering in the Court below within the time

granted by this Court under order dated 24.05.2011.

Heard Mr. Ashok Kumar Singh, learned counsel for the

petitioner. Nobody appears on behalf of the State.

Having heard learned counsel for the petitioner and on going

through the averments made in the application, this Court is satisfied

that the time granted under order dated 24.05.2011 be extended by 02

weeks from today subject to the deposit of a sum of Rs. 250/- (Two

hundred Fifty) with the Nazarat of the Court concerned and filing

receipt along with the bail bonds to be furnished as per the modified

order.

The order dated 24.05.2011 is modified/clarified to that extent.

Let a copy of this order be communicated to the Court below

(S.D.J.M. Daudnagar in connection with Obra P.S. case no. 191 of

2010) through FAX at the cost to the deposited by the petitioner.

( Kishore K. Mandal, J. )
Sym