IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43613 of 2010
MD. ABOOL HASSAN S/O LATE IMNI @ IMANI
Versus
THE STATE OF BIHAR
-----------
4. 27.04.2011 By an order dated 14.3.2011, it was
directed that one of the bailors would be Md.
Masidhull, who had sworn affidavit before this court
as the “cousin brother” of the petitioner, but it has
been submitted that, in fact, he is the “son of the
cousin of the petitioner” and therefore, the order
dated 14.3.2011 be modified to that extent.
The order dated 14.3.2011 is modified to
the above extent.
Let this order be communicated to the
court of learned Addl. Sessions Judge (F.T.C.-4) at
Patna through FAX at the cost of the petitioner.
Fahad. ( Anjana Prakash, J.)