IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.721 of 2007
Shailendra Kumar Singh @ Guddu Singh
Versus
State Of Bihar
-----------
11 18.8.2011 Appellant Shailendra Kumar Singh @ Guddu Singh, a
convict of S.T. No. 239/2004, 167 of 2005 and 22 of 2005,
relating to Mahua PS Case No. 141/2003, G.R. No. 1911/2003
was granted provisional bail for a period of three months so that he
may attend his daughter’s marriage on 3.7.2009.
The informant by filing Interlocutory Application No.
421/2010 has drawn the attention of this court towards the fact
that despite taking all steps by the trial court, the appellant has
neither surrendered nor has been taken into custody.
Call for a report from the Superintendent of Police,
Vaishali at Hajipur as to why Shailendra Kumar Singh @ Guddu
Singh has not been taken into custody despite issuance of non-
bailable warrant of arrest against him.
Put up this case after two months.
Counsel for the informant is permitted to deposit the
cost of Fax for communicating this order to the Superintendent of
Police, Vaishali at Hajipur.
haque (Shyam Kishore Sharma,J)
( Sheema Ali Khan, J.)