High Court Patna High Court - Orders

Nipendra Rai @ Nirpendra Rai vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Nipendra Rai @ Nirpendra Rai vs The State Of Bihar on 8 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.23085 of 2011
                          Nipendra Rai @ Nirpendra Rai
                                        Versus
                                The State Of Bihar
                                      -----------

3 8.9.2011 This case has been brought under the heading ‘To be

mentioned’ at the instance of the petitioner bringing to the notice

of the court that the condition imposed by the court while granting

bail to the petitioner on 20.7.2011 that one of the bailer should be

the wife of the petitioner, cannot be complied with for the reason

that the petitioner is unmarried.

Considering the submission aforesaid the above

condition is modified that one of the bailer should be the father of

the petitioner and the petitioner should be released on bail

forthwith in Maner PS Case No. 118/2004, giving rise to S.T. No.

726 of 2010, on furnishing bail bond of rupees ten thousand with

two sureties of the like amount each to the satisfaction of the

Additional Sessions Judge II, Danapur, Patna.

Counsel for the petitioner is permitted to deposit the

cost of Fax for communicating this order to the court concerned.

     haque                                            ( Sheema Ali Khan, J.)