IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7506 of 2011
DEEPAK KUMAR TIWARI, Son of Late Sita Ram Tiwari,
Resident of Mohalla - Durga Asthan, Brahman Toli, P.S. Town Muzaffarpur,
District Muzaffarpur
...... Petitioner
Versus
THE STATE OF BIHAR .... Opposite Party
-----------
For the Petitioner : Bhubneshwasr Prasad, Advocate
For the State : None
—–
2 09.03.2011 Heard learned counsel for the petitioner. No
one appears on behalf of the State.
This application has been filed by the petitioner
for modification of order dated 14.12.2010 passed in
Cr. Misc. No. 43790 of 2010, whereby bail has been
granted to the petitioner on the condition that one of the
bailors of the petitioner must be his father.
It is has been submitted on behalf of the
petitioner that the father of the petitioner had died much
earlier to the filing of the bail application but
inadvertently the same could not be either reflected in
the bail application or could be brought to the notice
of this Court at the time of passing of the aforesaid
order.
In above view of the matter, let one of the
2
bailors of the petitioner must be a close relative or
family member of the petitioner, who shall file affidavit
before the concerned court giving complete genealogy
to show his or her relationship with the petitioner .
Accordingly, the order dated 14.12.2010 stands
modified to the aforesaid extent.
In the facts and circumstances of the case this
application is allowed.
Let this order be communicated to the court
concerned through FAX at the cost of the petitioner.
Spd/- ( Dr. Ravi Ranjan, J.)