High Court Patna High Court - Orders

Randhir Rai & Ors. vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Randhir Rai & Ors. vs The State Of Bihar on 27 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24887 of 2011
                                    Randhir Rai & Ors.
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 27.07.2011. Learned counsel for the petitioners

is permitted to make necessary correction in

the modification petition.

Heard learned counsels for the

petitioners and the State.

The present application has been

filed for modifying the order dated

19.04.2011 passed in Cr. Misc. No. 2077 of

2011 for substituting some other person as

bailor in place of the informant.

It is submitted that the informant

is not ready to become bailor. Let the

family member of the petitioners become one

of the bailors in place of informant but the

bail bond will only be accepted by the

learned court below when the informant

admits about filing of compromise petition.

Let the date of surrender be

extended for a further period of ten weeks

from the date of receipt of order.

Let the order dated 19.04.2011

passed in Cr. Misc. No. 2077 of 2011 be
2

modified to the extent indicated above.

                  Let   the   order     be    faxed    to    the

        learned     C.J.M.,    Saran         at   Chapra         in

connection with Dariyapur P.S. Case No. 36

of 2009 at the cost of the petitioners.

U. K.                                 ( Dinesh Kumar Singh, J)