IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.21318 of 2010
JAWED ALAM @ GUDDU
Versus
STATE OF BIHAR
-----------
3/ 01.07.2010 The case has come under the heading “To Be Mentioned”
at the instance of the petitioner.
By order dated 28.6.2010 the petitioner was allowed bail
on condition that his wife shall be one of the bailors. It has been
submitted that the petitioner is unmarried and, therefore, unable to
fulfill the aforesaid condition.
In view of such, the order dated 28.6.2010 is modified to
the extent that mother of the petitioner shall be one of the bailors
instead of the wife.
Let this order be communicated to the Additional
Sessions Judge-cum- Fast Track Court No. II, East Chamapran, in
connection with S. Tr. No.1159 of 2006, through FAX.
JA/- (Anjana Prakash, J.)