IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33667 of 2010
UPENDRA RAM
Versus
THE STATE OF BIHAR
2 13.09.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Earlier the petitioner was granted the privilege
along with another vide order dated 21st June, 2010 in
Cr.Misc. no. 40801 of 2009 but, as stated, under some
unfortunate circumstance he could not avail the benefit,
consequently prayer for extension of the period is made.
Considering the facts and circumstances, privilege
is extended till 30th of this month, subject to payment of
Rs.600/- (Rupees six hundred) with the District Legal
Services Authority, Siwan.
Let the order be communicated through FAX to
the Court of Chief Judicial Magistrate, Siwan, in connection
with Basantpur P.S. Case no. 55 of 2009 at the cost of the
petitioner.
(Akhilesh Chandra, J.)
AAhmad/
2