Patna High Court – Orders
Hari Shankar Singh vs The State Of Bihar on 16 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35490 of 2011
Hari Shankar Singh
Versus
The State Of Bihar
-----------
2/ 16/11/2011 Heard learned counsel for the petitioner.
I do not see any cogent reason to interfere with the
condition whatever has been imposed during the course of
allowing the prayer. As such, modification petition is
rejected.
(Aditya Kumar Trivedi,J.)
perwez