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