IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12093 of 2011
PAPPU YADAV
Versus
THE STATE OF BIHAR
-----------
2. 20.4.2011 The petitioner was granted bail by an order dated
9.7.2010 passed in Cr. Misc. 22021 of 2010 on condition that
one of the bailors will be a close relative but it has been stated
that no close relative is ready to become his bailor.
In view of such, the order is modified to the extent
that the Magistrate satisfy himself on the bailor, offered by the
petitioner.
Let this order be communicated to the court of Chief
Judicial Magistrate, Begusarai, in Nayagaon P.S. Case No. 60
of 2009, through FAX at the cost of the petitioner.
The application stands allowed.
( Anjana Prakash, J.)
S.Ali