IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.1281 of 2011
==================================================
Md. Kurban Ali
…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
==================================================
2 13-07-2011 Heard learned counsel for the parties.
Considering the fact mentioned in this application, the prayer made
therein is allowed and the order of this Court dated 16.8.2010 in Cr. Misc. No.
22784 of 2010 is modified to the extent that both the bail bonds to be
furnished for release of the petitioner on bail would be of close family
relatives.
Accordingly, the order of this Court dated 16.8.2010 in Cr. Misc. No.
22784 of 2010 stands modified to the aforementioned extent.
(Mihir Kumar Jha, J)
Rsh