IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14294 of 2008
NIRANJAN TIWARI
Versus
THE STATE OF BIHAR
-----------
3 2/7/2008 Perused the report at Flag- ‘X’.
It appears that in the order dated
7.5.2008 name of the court concerned on whose
satisfaction the petitioner is to be released on
bail has not been recorded.
In that view of the matter, it is
clarified that the petitioner on satisfying the
terms and conditions in the order dated 7.5.2008
shall be released on bail to the satisfaction of
Chief Judicial Magistrate, Gaya in Kotwali P.S.
Case No. 168 of 2007 dated 1.7.2007.
To the aforementioned extent the order
dated 7.5.2008 stands modified.
( Mihir Kumar Jha, J.)
Abhay Kumar