High Court Patna High Court - Orders

Rakesh Yadav vs The State Of Bihar on 1 July, 2008

Patna High Court – Orders
Rakesh Yadav vs The State Of Bihar on 1 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.22349 of 2008
                              RAKESH YADAV
                                 Versus
                           THE STATE OF BIHAR
                              -----------

4/ 1.7.2008 This application has been filed for

modification of the order dated 12.5.2008 passed in

Cr.Misc.No.17480 of 2008 by which the petitioner was

granted bail but in the last paragraph of the order,

the name of the court below and the case number have

been wrongly typed as 7th Additional Sessions Judge,

Bhagalpur in Sessions Trial No. 1267 of 2006 instead of

Chief Judicial Magistrate, Bhagalpur in Kotwali

(Tatarpur) P.S.Case No.356 of 2006 as the same were

mentioned in the prayer portion of the application.

The order dated 12.5.2008 is modified to the

extent that it shall be deemed to have been passed in

connection with Kotwali (Tatarpur) P.S.Case No. 356 of

2006 to the satisfaction of Chief Judicial Magistrate,

Bhagalpur.

Let this order be communicated to the court

concerned through FAX at the cost deposited by the

petitioner.

This modification application thus stands

allowed.

Tahir/- ( Shyam Kishore Sharma, J. )