IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21168 of 2010
SUDHIR KUMAR @ SUDHIR KUMAR SINGH
Versus
THE STATE OF BIHAR & ANR
-----------
02 14.07.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The Court is not satisfied from the pleadings
that any ground has been made out to extend the
time for surrender as granted by the order dated
4.1.2010 in Cr. Misc. No. 30665 of 2009.
However, keeping in mind that the present is
a matter under Section 498A of the Indian Penal Code
and that submission had been made on the earlier
occasion for revival of matrimonial harmony, the
application is allowed. The time granted for surrender
by the aforesaid order in Complaint Case No. 1022 of
2008, pending before the Chief Judicial Magistrate, at
Nawada is extended by three months only from today.
The observation contained in the last paragraph of the
order dated 4.1.2010 remains unmodified.
The application is allowed.
Let a copy of this order be communicated
through Fax to the court of Chief Judicial Magistrate,
Nawada in connection with Complaint Case No. 1022
of 2008 at the cost of the petitioner.
P.K. (Navin Sinha, J.)