IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23085 of 2011
Nipendra Rai @ Nirpendra Rai
Versus
The State Of Bihar
-----------
3 8.9.2011 This case has been brought under the heading ‘To be
mentioned’ at the instance of the petitioner bringing to the notice
of the court that the condition imposed by the court while granting
bail to the petitioner on 20.7.2011 that one of the bailer should be
the wife of the petitioner, cannot be complied with for the reason
that the petitioner is unmarried.
Considering the submission aforesaid the above
condition is modified that one of the bailer should be the father of
the petitioner and the petitioner should be released on bail
forthwith in Maner PS Case No. 118/2004, giving rise to S.T. No.
726 of 2010, on furnishing bail bond of rupees ten thousand with
two sureties of the like amount each to the satisfaction of the
Additional Sessions Judge II, Danapur, Patna.
Counsel for the petitioner is permitted to deposit the
cost of Fax for communicating this order to the court concerned.
haque ( Sheema Ali Khan, J.)