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.)