IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.12675 of 2011
Wakil Yadav
Versus
The State of Bihar
-----------------
04. 18.08.2011 By order dated 05.08.2011 the petitioner’s father
was directed to be one of the bailors but since the
petitioner’s father is dead his brother may be substituted
as one of the bailors.
The order is modified to the aforesaid extent.
Let this order be communicated to the Additional
Sessions Judge-IX, Patna through FAX at the cost of the
petitioner in connection with S.Tr. No. 88 of 2009 arising
out of Dhanarua P.S. Case No. 172/2008.
(Anjana Prakash, J.)
Vikash/-