High Court Patna High Court - Orders

Wakil Singh And Ors. vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Wakil Singh And Ors. vs The State Of Bihar on 29 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19208 of 2011
                                     Wakil Singh And Ors.
                                              Versus
                                      The State Of Bihar
                                            -----------

2 29-6-2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Petitioners should have surrendered for benefit of

anticipatory bail as per order dated 26th March, 2011 passed in

Cr.Misc.No. 41429 of 2010, within six weeks from the date of that

order. Obviously they did not do so under some misconception on

account of minor correction in that order on 20th April, 2011.

In the facts of the case, benefit of doubt is given to the

petitioners that on account of calculating six weeks time from 20 th

April, 2011 they could not surrender, although there was no scope to

make such an error. However, the prayer for enlargement of the time

granted on 26th March, 2011 in Cr.Misc.No. 41429/2010 is allowed

and time for surrender of the petitioners is extended by a further period

of four weeks from today.

If cost is deposited, let this order be communicated to the

court concerned i.e. the court of Chief Judicial Magistrate, Buxar in

connection with Complaint Case No. 340 C/2010 by fax.

Naresh                                             ( Shiva Kirti Singh, J.)