High Court Patna High Court - Orders

Raisul Azam vs The State Of Bihar &Amp; Anr on 15 September, 2010

Patna High Court – Orders
Raisul Azam vs The State Of Bihar &Amp; Anr on 15 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.50455 of 2008
                  RAISUL AZAM SON OF ANWARUL HAQUE ANSARI, RESIDENT
      OF VILLAGE- DADRAULI, P.S. MATIARIYA, DISTT- WEST CHAMPARAN.
                                              Versus
              1. THE STATE OF BIHAR
              2. SAMSUL HODA SON OF MAHBOOB ALI, RESIDENT OF
                 VILLAGE- NARAINAPUR, P.S. RAM NAGAR, DISTT- WEST
                 CHAMPARAN.
                                            -----------

2 15.09.2010 Present is an application seeking cancellation of bail

granted to OP. No. 2 by order dated 20.10.2008.

I have perused the order (Annexure-1). A Bench of

this Court while granting bail has assigned reasons therefor.

There is no merit in this application. It is accordingly

dismissed.

( Kishore K. Mandal, J. )
pkj