IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20260 of 2011
Sheo Pujan Kumar
Versus
The State Of Bihar & Anr
-----------
2 28.6.2011 This is an application for modification
of order dated 22.4.2010 passed in Cr.Misc.No.
13706 of 2009 in which petitioner was allowed
anticipatory bail in the event of his arrest or
surrender in the court below within one month
from the date of communication of the order
dated 22.4.2010. However, it is submitted that
due to illness, the petitioner failed to
surrender in the prescribed time. As such,
petitioner prays for extension of time.
In view of submissions made above, four
weeks’ further time from the date of
communication of this order is allowed to the
petitioner to surrender in the court below and
thereafter he will be released on bail.
The order dated 22.4.2010 is modified to
the extent indicated above.
Let this order including the order dated
22.4.2010 passed in Cr.Misc.No. 13706 of 2009 be
communicated to the court below through fax at
the cost of the petitioner.
AI ( Mandhata Singh, J.)