IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.30953 of 2011
Pramod Rai
Versus
The State Of Bihar & Anr
-----------
2/ 12.09.2011 This application has been filed for modification of the
order dated 10.08.2011 passed in Cr. Misc. No.26175 of 2011 by
which the petitioner was granted bail on condition that one of the
bailors shall be his uncle.
The order dated 10.08.2011 passed in Cr. Misc. No.
26175 of 2011 is clarified to the extent that Sri Surendra Rai, son of
Sri Purshotam Rai, resident of village- Mirampur, P.S.-Raghopur,
District- Vaishali, who claims to be the uncle of the petitioner, will
be one of the bailors of the petitioner.
The applications stands disposed of.
JA/- (Anjana Prakash,J.)