IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34312 of 2010
SUJIT KUMAR VERMA, son of Bashistha Narain Verma
Versus
STATE OF BIHAR & ANR
-----------
3/- 18.11.2010 Call for a report from the Court of Sri Ashutosh Kumar, J. M.,
Muzaffarpur as to whether liability for payment of Rs. 2,00,000/- has
been fulfilled by opposite party no.2, Prabhat Ranjan, son of Madan
Prasad, resident of mohalla- Dharashala chowk, Batika Hotel Gali, P.O.
Motijheel, P.S.-Town, District-Muzaffarpur, who has been allowed
anticipatory bail by this Court by an order dated 16.07.2009, vide Cr.
Misc. No. 16587 of 2009, in ten equal installments of Rs. 20,000/- each.
Put up immediate after receipt of the same.
( Mandhata Singh, J.)
Ashwini/-