Patna High Court – Orders
Madhu Sudan Prasad vs The State Of Bihar &Amp; Anr on 1 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10643 of 2008
MADHU SUDAN PRASAD Son of Late Feku Prasad
--------------Petitioner
Versus
1. THE STATE OF BIHAR
2. Mantu Kumar @ Fantu Son of Shyam Babu Tani
--------------Opposite parties.
-----------
4. 01.10.2010 The present is an application seeking
cancellation of bail granted in favour of the opposite
party no.2 vide order dated 23.1.2008.
Perused the order and considered the
submission made on behalf of the parties. In my
view, no case for cancellation of bail is made out.
The application is dismissed.
Anand Kr. ( Kishore K. Mandal, J.)