High Court Patna High Court - Orders

Gautam Kumar Yadav @ Gautam Yadav @ … vs The State Of Bihar on 6 October, 2010

Patna High Court – Orders
Gautam Kumar Yadav @ Gautam Yadav @ … vs The State Of Bihar on 6 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.34577 of 2010
            GAUTAM KUMAR YADAV @ GAUTAM YADAV @ GAUTAM KUMAR
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2 06.10.2010 Heard learned counsel for the petitioner.

Petitioner seeks modification in the order dated

18.8.2009 passed in Cr. Misc. no. 27076 of 2009 (Annexure-1).

By the said order, he was directed to be released on bail subject

to the condition that one of the bailors of each of the petitioners

shall be own/close family member.

A supplementary affidavit has been filed stating therein

that the parents have no substantial property on and around the

place where they have settled. In paragraph 2, it has been stated

that neighbours are willing to stand as sureties/bailors.

In that view of the matter, this Court is inclined to

modify the order. Petitioner shall furnish two local sureties of a

sum of Rs. 10,000/- each. The conditions imposed in concluding

paragraph of order dated 18.8.2009 is modified to that extent.

The application is disposed of.

( Kishore K. Mandal, J. )
pkj