IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21979 of 2011
Sumit Kumar @ Sujit Kumar
Versus
The State Of Bihar & Anr.
-----------
2. 13.7.2011 By an order dated 26.3.2011 passed in Cr. Misc.
45482 of 2010, the petitioner was allowed provisional bail for a
period of eight weeks in which time he was to produce the
victim girl before the court below who was to examine the said
girl, and on its satisfaction, that it was not a case of kidnapping,
should confirm the provisional bail granted to the petitioner.
It has been submitted that the petitioner could not
surrender within time nor he produced the girl in question
because he was suffering from Jaundice.
Taking humanitarian condition into account, the
petitioner is allowed another eight weeks provisional bail for
complying with this court’s order dated 26.3.2011 passed in Cr.
Misc. 45482 of 2010.
Let this order be communicated to the court of
Chief Judicial Magistrate, Muzaffarpur, in Sadar Muzaffarpur
P.S. Case No. 105 of 2010, through FAX at the cost of the
petitioner.
( Anjana Prakash, J.)
S.Ali