IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13504 of 2011
LALI YADAV, SON OF LATE KEDAR YADAV
Versus
THE STATE OF BIHAR
-----------
2. 20.4.2011 By an order dated 27.7.2010 passed in Cr. Misc.
25324 of 2010, the petitioner’s wife was directed to be one of
the bailor but since the petitioner is unmarried, he has prayed
for his mother be substituted in her place.
Let the order dated 27.7.2010 passed in Cr. Misc.
25324 of 2010 be modified to that extent.
The application stands allowed.
Let this order be communicated to the court of F.T.C.
III, Siwan, in Sessions Trial No. 246 of 2009 arising out of
Siswan (Chainpur) P.S. Case No. 84 of 2004, through FAX at
the cost of the petitionr.
( Anjana Prakash, J.)
S.Ali