High Court Patna High Court - Orders

Jawed Alam @ Guddu vs State Of Bihar on 1 July, 2010

Patna High Court – Orders
Jawed Alam @ Guddu vs State Of Bihar on 1 July, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.21318 of 2010
                            JAWED ALAM @ GUDDU
                                       Versus
                                 STATE OF BIHAR
                                      -----------

3/ 01.07.2010 The case has come under the heading “To Be Mentioned”

at the instance of the petitioner.

By order dated 28.6.2010 the petitioner was allowed bail

on condition that his wife shall be one of the bailors. It has been

submitted that the petitioner is unmarried and, therefore, unable to

fulfill the aforesaid condition.

In view of such, the order dated 28.6.2010 is modified to

the extent that mother of the petitioner shall be one of the bailors

instead of the wife.

Let this order be communicated to the Additional

Sessions Judge-cum- Fast Track Court No. II, East Chamapran, in

connection with S. Tr. No.1159 of 2006, through FAX.

JA/-                                                     (Anjana Prakash, J.)