IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2982 of 2011
SUNIL TANTI SON OF SRI VEER TANTI
Versus
THE STATE OF BIHAR
-----------
2. 2.2.2011 Due to inadvertence in the order dated 9.8.2010
passed in Cr.Misc.No.24444 of 2010, it was written that one
of the bailor shall be “the father/brother of the deceased”
whereas it should have been “the father/brother of the
petitioner”.
Let it be read as “the father/brother of the
petitioner”.
The order is modified to that extent.
Application stands allowed.
Let the order be communicated to the court
concerned through fax at the cost of the petitioner.
Narendra/ ( Anjana Prakash,J.)