High Court Patna High Court - Orders

Baba @ Bablu Pandey vs The State Of Bihar on 21 July, 2010

Patna High Court – Orders
Baba @ Bablu Pandey vs The State Of Bihar on 21 July, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.23212 of 2010
                       BABA @ BABLU PANDEY
                                  Versus
                         THE STATE OF BIHAR
                                 -----------

2. 21.7.2010 Heard learned counsel for the petitioner and

the State.

In view of the submission of the death of the

mother of the petitioner supported by a certificate, the

order dated 18.5.2010 in Cr. Misc. No. 3739 of 2010,

arising out of Town P.S. Case No. 426 of 2009 pending

before the Chief Judicial Magistrate, Muzaffarpur is

modified to the extent that in place of the mother of the

petitioner being one of the bailors, the reference be

construed as that to the brother of the petitioner,

Rajeshwar Pandey, the deponent to the present

application for modification.

Let a copy of this order be communicated

through FAX to the Court of Chief Judicial Magistrate,

Muzaffarpur in connection with Town P.S. Case No. 426

of 2009.

P. Kumar                                               ( Navin Sinha, J.)