IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30302 of 2011
Dablu Mishra
Versus
The State Of Bihar
----------------------------------
02. 14.09.2011 This is an application seeking modification of the
condition imposed while granting privilege of bail to the
petitioner vide order dated 07.03.2011 passed in Cr. Misc.
No. 28050/2010 by this court. Submission is that petitioner
is unable to arrange any government servant as his bailors,
though some elected public representative is ready to appear
as his bailors.
Considering the facts and circumstances, above
order is modified to the extent that after the word
‘government servant’ the word ‘or elected public
representative’ be read as the condition imposed.
With the above modification, this application
stands disposed of.
Let a copy of this order be communicated to the
learned 6th Additional Sessions Judge, Rohtas at Sasaram in
connection with S.T. No. 393/2007 arising out of
Bikramganj P.S. Case No. 78/2004, through Fax at the cost
of the petitioner.
Rajeev/ ( Akhilesh Chandra, J.)