IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35687 of 2010
JAY PRAKASH KUMAR @ JAY PRAKASH & ORS
Versus
THE STATE OF BIHAR
2 01.10.2010
Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
This is an application seeking modification in
order dated 13.8.2010 passed in Cr.Misc. no. 25090 of 2010
as regards to condition imposed with one of the bailors must
be informant or his injured brother. It is submitted that on the
basis of compromise the informant side has already granted
the privilege so taking undue advantage of the situation they
are not ready to stood as bailor of the petitioners.
Considering the facts and circumstances, such
condition is modified to the extent that one of the bailors
must be a Government Servant.
Let this order be communicated to the Court
below (A.C.J.M, Danapur) at the cost of the petitioners.
(Akhilesh Chandra, J.)
AAhmad
2