High Court Patna High Court - Orders

Md.Nazim &Amp; Ors vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Md.Nazim &Amp; Ors vs State Of Bihar on 9 July, 2008
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.48580 of 2007
                                      MD.NAZIM & ORS
                                              Versus
                                       STATE OF BIHAR
                                            -----------

4. 09.07.2008 By order dated 25.1.2008, the application was dismissed as

infructuous with regard to petitioner nos. 2 & 3, who were stated to

have been taken into custody. Petitioner no. 4 was granted anticipatory

bail.

The order dated 7.5.2008 is, therefore, modified to the

extent that it grants provisional bail to petitioners 2,3 & 4 and any

reference to them in the latter order is taken to have been deleted.

Petitioner no. 1 is subsequently stated to have been taken

into custody.

The application has become infructuous with regard to the

surviving petitioner also. It is, accordingly, dismissed.

     AKS/                                            (Navin Sinha, J.)