High Court Patna High Court - Orders

Soha Lal Verma @ Sonalal Verma vs The State Of Bihar on 1 March, 2011

Patna High Court – Orders
Soha Lal Verma @ Sonalal Verma vs The State Of Bihar on 1 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.7678 of 2011
                      SOHA LAL VERMA @ SONALAL VERMA
                                      Versus
                              THE STATE OF BIHAR
                                     -----------

02. 01.03.2011 This is an application for modification of order dated

17.3.2010 passed in Cr. Misc. No. 7528 of 2010 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 17.3.2010. However, it is submitted that the petitioner

failed to surrender in the prescribed time for the reasons that petitioner

was not communicated by his counsel about granting of bail and

consequently he could not surrender in the court below. 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 17.3.2010 is modified to the above

extent.

Let this order along with order dated 17.3.2010 be

communicated to the court below through fax at the cost of the

petitioner.

Vikash                                                  (Mandhata Singh, J.)