IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30011 of 2010
BANDELAL MEHTA
Versus
THE STATE OF BIHAR
-----------
2. 13.08.2010 The petitioner seeks modification of the order dated
12.7.2010 in condition No. 2 on the ground that he had already
mentioned the fact that there is one other case pending in
paragraph 14 of the petition despite which the said condition
was imposed.
In view of such, the order dated 12.7.2010 is
modified to that extent that enquiry be made that the petitioner
is an accused in only Sour Bazar P.S. Case No. 211 of 1998
and no other which fact will be verified by the Magistrate before
releasing the petitioner on bail.
Let this order be communicated to the court of Chief
Judicial Magistrate, Saharsa, in Sour Bazar P.S. Case No. 17 of
2010, through FAX at the cost of the petitioner.
( Anjana Prakash, J.)
S.Ali