IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20615 of 2010
RAMRAJ YADAV
Versus
STATE OF BIHAR
-----------
4. 3.12.2010 It has been submitted that on 2.7.2010 the
petitioner was directed to be released on bail but on
condition that his father would be one of the bailors.
Since the father of the petitioner is dead, it has
been prayed that the brother be substituted.
The order dated 2.7.2010 is modified to that extent.
A sum of Rs.250/- shall be deposited in the District
Legal Aid Committee on behalf of the petitioner before his
release on bail.
Let the order be communicated to the court
concerned through fax at the cost of the petitioner.
Narendra/ ( Anjana Prakash, J. )