IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37038 of 2011
Viveka Nand
Versus
The State Of Bihar
----------------------------------
3 9.11.2011 Let the time for payment of instalment
amount by the petitioner passed in Cr.Misc.No.
9166 of 2010 be further 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 allowed.
Let this order including the order
dated 16.4.2010 passed in Cr.Misc.No. 9166 of
2010, order dated 5.8.2010 passed in
Cr.Misc.No. 28718 of 2010, order dated
29.10.2010 passed in Cr.Misc.No. 39426 of 2010,
order dated 23.2.2011 passed in Cr.Misc.No.
7005 of 2011, order dated 9.8.2011 passed in
Cr.Misc.No. 26767 of 2011 be communicated to
the court below through fax at the cost of the
petitioner.
AI ( Mandhata Singh, J.)