Patna High Court – Orders
Raisul Azam vs The State Of Bihar &Amp; Anr on 15 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.50455 of 2008
RAISUL AZAM SON OF ANWARUL HAQUE ANSARI, RESIDENT
OF VILLAGE- DADRAULI, P.S. MATIARIYA, DISTT- WEST CHAMPARAN.
Versus
1. THE STATE OF BIHAR
2. SAMSUL HODA SON OF MAHBOOB ALI, RESIDENT OF
VILLAGE- NARAINAPUR, P.S. RAM NAGAR, DISTT- WEST
CHAMPARAN.
-----------
2 15.09.2010 Present is an application seeking cancellation of bail
granted to OP. No. 2 by order dated 20.10.2008.
I have perused the order (Annexure-1). A Bench of
this Court while granting bail has assigned reasons therefor.
There is no merit in this application. It is accordingly
dismissed.
( Kishore K. Mandal, J. )
pkj