High Court Patna High Court - Orders

Ghutru Singh vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Ghutru Singh vs The State Of Bihar on 9 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.6198 of 2011
                                    GHUTRU SINGH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2. 09.03.2011 Heard learned counsel for the petitioner

and the State.

The petitioner was granted bail in Criminal

Misc. No. 55584 of 2006 on 22.3.2007 on the

condition that the bailors must be his father and

mother respectively. The present application states

that his father has been deceased and therefore the

order may be modified to allow one of the bailors along

with his mother to be his brother.

The order dated 22.3.2007 is modified to

the extent that along with the mother of the petitioner

the other bailor shall be Shankar Singh his brother,

the deponent to the present application.

Let the order be communicated through

Fax in connection with S. Tr. No. 259 of 2007/71 of

2007 arising out of Kashichak P.S. Case No. 17 of

2005 pending before the F.T.C. Ist Nawada , at the

cost of the petitioner.

P. Kumar                                               ( Navin Sinha, J.)