IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6908 of 2011
MD. MUMTAJ, Son of Anwarul Haque, Resident of Village-
Ijra, Police Station-Rahika, District-Madhubani.
..........Petitioner.
Versus
THE STATE OF BIHAR
...........Opposite Party.
-----------
2/ 23.02.2011 Heard the parties.
The present petition has been filed on behalf of
the petitioner seeking modification of order dated
16.04.2010, passed in Cr. Misc. No. 7458 of 2010, whereby
he was granted anticipatory bail in connection with Rahika
P.S. Case No. 167 of 2009 dated 11.12.2009. It appears that
the undertaking given by the petitioner before this Court has
not been complied with and the order and directions has
been deliberately flouted.
For the reasons recorded above, this Court does
not find any valid ground for reviewing or modifying the
order dated 16.04.2010, passed in Cr. Misc. No. 7458 of
2010. Accordingly, the present petition stands dismissed.
( Birendra Prasad Verma, J )
Anjani/