Patna High Court Cr.Misc. No.17119 of 2012 (2) dt.02-05-2012
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.17119 of 2012
======================================================
Sahdeo Sahni S/O Pitambar Sahani R/O Vill-Balha, P.S.-Rosera, Distt-
Samastipur .... .... Petitioner
Versus
The State Of Bihar .... .... Opposite Party
======================================================
Appearance :
For the Petitioner/s : Mr.
For the Opposite Party/s : Mr.
======================================================
CORAM: HONOURABLE MR. JUSTICE AKHILESH CHANDRA
ORAL ORDER
2 02-05-2012 None turned up owing to call on behalf of Bihar
State Bar Council to abstain from judicial work.
Perused the record.
This is an application seeking extension of time to
avail the privilege granted to the petitioner vide order dated
24.11.2011 passed in Cr.Misc. no. 38510 of 2011 in connection
with Complaint Case no. 1041 of 2008, pending before Additional
Chief Judicial Magistrate, Samastipur which the petitioner failed
to avail within the stipulated time under unavoidable
circumstances.
Having regard to the facts and circumstances,
mentioned in the application, period to avail the benefit granted
under Section 438(2) of the Code of Criminal Procedure is
extended till 30th May, 2012.
Let this order be communicated to the court below
(Additional Chief Judicial Magistrate, Samastipur) through FAX
at the cost of the petitioner.
(Akhilesh Chandra, J)
A.Ahmad/-