High Court Patna High Court - Orders

Deepak Yadav @ Deepak Kumar Yadav vs State Of Bihar on 9 August, 2010

Patna High Court – Orders
Deepak Yadav @ Deepak Kumar Yadav vs State Of Bihar on 9 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.21795 of 2010
                    DEEPAK YADAV @ DEEPAK KUMAR YADAV
                                       Versus
                                 STATE OF BIHAR
                                      -----------

3/ 09.08.2010 The case has come under the heading “To Be Mentioned”

at the instance of the petitioner.

By order dated 5.7.2010, the father of the petitioner was

required to be a bailor but the prayer is that since the petitioner’s father

is dead, the brother be allowed to be a bailor in place of his father.

The order dated 5.7.2010 is modified to the extent that in

place of father of the petitioner, his brother would be one of the

bailors.

Let this order be communicated to the Railway Judicial

Magistrate, Gaya, in connection with Sone Nagar GRPS case No.18 of

2009, through FAX at the cost of the petitioner.

JA/-                                                     (Anjana Prakash, J.)