IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15306 of 2010
MANIYAR YADAV
Versus
STATE OF BIHAR
-----------
4. 9.7.2010 By an order dated 24.6.2010 it was ordered that
the father of the petitioner shall be one of the bailors, but it has
been submitted that the petitioner’s father is dead and,
therefore, his brother may be substituted as one of the bailors.
Prayer is allowed and the order is modified to
that extent.
Let this order be communicated to the court
concerned through fax at the cost of the petitioner.
( Anjana Prakash, J. )
Narendra/