IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7005 of 2011
VIVEKA NAND
Versus
THE STATE OF BIHAR
-----------
2 23.2.2011 Let the further time for payment of the
instalments in Cr.Misc.No. 9166 of 2010 be
extended by three months from today in
connection with Kotwali (Adampur) P.S. Case No.
682 of 2009 pending in the court of Chief
Judicial Magistrate, Bhagalpur.
Accordingly, the modification
application is disposed of to the extent above.
Let this order be communicated to the
court below through fax at the cost of the
petitioner.
AI ( Mandhata Singh, J.)