High Court Patna High Court - Orders

Niranjan Tiwari vs The State Of Bihar on 2 July, 2008

Patna High Court – Orders
Niranjan Tiwari vs The State Of Bihar on 2 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.14294 of 2008
                               NIRANJAN TIWARI
                                    Versus
                              THE STATE OF BIHAR
                                 -----------

3 2/7/2008 Perused the report at Flag- ‘X’.

It appears that in the order dated

7.5.2008 name of the court concerned on whose

satisfaction the petitioner is to be released on

bail has not been recorded.

In that view of the matter, it is

clarified that the petitioner on satisfying the

terms and conditions in the order dated 7.5.2008

shall be released on bail to the satisfaction of

Chief Judicial Magistrate, Gaya in Kotwali P.S.

Case No. 168 of 2007 dated 1.7.2007.

To the aforementioned extent the order

dated 7.5.2008 stands modified.

( Mihir Kumar Jha, J.)

Abhay Kumar