IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33212 of 2011
Suresh Prasad Yadav
Versus
The State Of Bihar
-----------
2. 27.9.2011 This application has been filed for clarification of the
order dated 27.7.2011 passed in Cr.Misc.No.18092 of 2011.
It has been submitted that when the petitioner filed a
petition before the Court below for acceptance of his bail
bond, the Court opined that it would take the petitioner into
custody while his antecedents are verified. This would
frustrate the privilege of Anticipatory Bail granted to the
petitioner.
After hearing the petitioner, I am of the view that if at
all the court below wants to verify the antecedents of the
petitioner, he may do so, but after releasing the petitioner on
provisional bail in the meanwhile.
The order is clarified to the extent indicated above.
The time for surrender is extended to another four
weeks.
Modification application stands disposed of.
Let the order be communicated to the court of the
Chief Judicial Magistrate, Khagaria in connection with
Parbatta P.S. case No.43 of 2011 through fax at the cost of
the petitioner.
Narendra/ ( Anjana Prakash, J. )