High Court Patna High Court - Orders

Pramod Rai vs The State Of Biahr & Anr on 12 September, 2011

Patna High Court – Orders
Pramod Rai vs The State Of Biahr & Anr on 12 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.30953 of 2011
                                     Pramod Rai
                                       Versus
                              The State Of Bihar & Anr
                                      -----------

2/ 12.09.2011 This application has been filed for modification of the

order dated 10.08.2011 passed in Cr. Misc. No.26175 of 2011 by

which the petitioner was granted bail on condition that one of the

bailors shall be his uncle.

The order dated 10.08.2011 passed in Cr. Misc. No.

26175 of 2011 is clarified to the extent that Sri Surendra Rai, son of

Sri Purshotam Rai, resident of village- Mirampur, P.S.-Raghopur,

District- Vaishali, who claims to be the uncle of the petitioner, will

be one of the bailors of the petitioner.

The applications stands disposed of.

          JA/-                                                   (Anjana Prakash,J.)