IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.48580 of 2007
MD.NAZIM & ORS
Versus
STATE OF BIHAR
-----------
4. 09.07.2008 By order dated 25.1.2008, the application was dismissed as
infructuous with regard to petitioner nos. 2 & 3, who were stated to
have been taken into custody. Petitioner no. 4 was granted anticipatory
bail.
The order dated 7.5.2008 is, therefore, modified to the
extent that it grants provisional bail to petitioners 2,3 & 4 and any
reference to them in the latter order is taken to have been deleted.
Petitioner no. 1 is subsequently stated to have been taken
into custody.
The application has become infructuous with regard to the
surviving petitioner also. It is, accordingly, dismissed.
AKS/ (Navin Sinha, J.)