High Court Patna High Court - Orders

Sanjay Yadav vs The State Of Bihar & Anr. on 28 September, 2011

Patna High Court – Orders
Sanjay Yadav vs The State Of Bihar & Anr. on 28 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.33347 of 2011
                               Sanjay Yadav
                                  Versus
                        The State Of Bihar & Anr.
                               -----------

2 28.09.2011 This application is for modification of the order

dated 26.03.2011 passed in Cr. Misc. No. 9421 of 2010

whereby this Court while allowing anticipatory bail to the

petitioner had allowed four weeks’ time for surrender.

Consider the submissions and the grounds

stated in this application, the time indicated in the

aforesaid order dated 26.03.2011 is extended by another

four weeks from today.

The order dated 26.03.2011 passed in Cr. Misc.

No. 9421 of 2010 is modified to the above extent.

Let the order be communicated to the Court of

Chief Judicial Magistrate, Gopalganj in connection with

Complaint Case No. 998 of 2007, Trial No. 2315 of 2009

through FAX on the cost being deposited by the petitioner.

    Manish/-                              ( Shailesh Kumar Sinha,J.)