IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24426 of 2010
MANTOON YADAV, S/o Late Akloo Yadav.
Versus
THE STATE OF BIHAR
-----------
03. 29.09.2010 This case has come under the heading “To be
Mentioned” at the instance of the petitioner.
It has been submitted that the petitioner was
granted bail by order dated 09.08.2010 on condition that
his wife/brother would be the other bailor but since
petitioner is unmarried and he has no brother the
petitioner’s mother is ready to stand surety for him.
The order is modified to the extent that the
mother be permitted as the other bailor in place of
petitioner’s wife/brother.
Let this order be communicated to Sri Dev Priya
Kumar, Judicial Magistrate, 1st Class, Khagaria in
connection with Supplementary Khagaria (Chitragupt
Nagar) P.S. Case No. 25 of 2009 (G.R. No. 66 of 2009)
through FAX at the cost of the petitioner.
(Anjana Prakash, J.)
Vikash/-