High Court Patna High Court - Orders

Kundan Singh @ Kundan Kumar vs State Of Bihar on 15 November, 2010

Patna High Court – Orders
Kundan Singh @ Kundan Kumar vs State Of Bihar on 15 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.40072 of 2010
       KUNDAN SINGH @ KUNDAN KUMAR, S/o Late Uday Pratap Singh.
                                Versus
                         THE STATE OF BIHAR
                               -----------

03. 15.11.2010 It has been submitted that even though the

petitioner was granted bail by order dated 08.10.2010 vide

Cr. Misc. No. 34102 of 2010 on condition that one of the

bailors shall be the father but since his father is dead

therefore the brother be substituted.

The order is modified to the extent that the

brother be substituted as one of the bailors in place of his

father.

The modification petition stands allowed.

Let this order be communicated to the Chief

Judicial Magistrate, Begusarai in connection with

Bhagwanpur P.S. Case No. 63 of 2010 through FAX at the

cost of the petitioner.

(Anjana Prakash, J.)
Vikash/-