High Court Patna High Court - Orders

Sudhir Kumar @ Sudhir Tiwary vs The State Of Bihar & Anr. on 27 July, 2011

Patna High Court – Orders
Sudhir Kumar @ Sudhir Tiwary vs The State Of Bihar & Anr. on 27 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.24593 of 2011
                    Sudhir Kumar @ Sudhir Tiwary
                                Versus
                       The State Of Bihar & Anr.
                               -----------

02. 27.07.2011 Heard.

This is an application seeking modification

as regard to extension of time to surrender and get

privilege granted to the petitioner vide order dated

20.05.2011 passed by this court in Cr. Misc. No.

17386/2011, in which petitioner seeking quashing of

order dated 07.02.2011 passed by Smt. Gaytri

Kumari, Judicial Magistrate, 1st Class, Patna in

connection with Patliputra P.S. Case No. 85/2005.

It is submitted for the first time annexing

affidavit that petitioner is in service at Canada and for

the reasons mentioned in the petition he is not in a

position to come to India till November 2011. Whereas

vide order referred to above he was directed to

surrender within a month and to avail privilege on

deposit of a sum of Rs. 2000/- each before High Court

Legal Services Committee, Patna, and District Legal

Services Authority, Patna, it was further warned that

no further indulgence may be paid to the petitioner in

the event of his failure to comply the direction.

In spite of the above, taking into
2

consideration the contents of the affidavit, let time be

extended till 15th December 2011 but only on deposit

of Rs. 20,000/- each instead of 2,000/- with the High

Court Legal Services Committee, Patna, and District

Legal Services Authority, Patna.

With the above observation, this application

stands disposed of.

Rajeev/                        ( Akhilesh Chandra, J.)