High Court Patna High Court - Orders

Dhalan Yadav vs The State Of Bihar on 10 August, 2010

Patna High Court – Orders
Dhalan Yadav vs The State Of Bihar on 10 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr. Misc. No.29273 of 2010
                           DHALAN YADAV son of Golu Yadav
                                         Versus
                                THE STATE OF BIHAR
                                        -----------

2/ 10.08.2010 This modification application has been filed for

modification of the order dated 21.6.2010 passed in Cr. Misc. No.8442

of 2010, by which the petitioner was granted bail, stating therein that

the name of the petitioner‟s father should be “Golu Yadav” instead of

„Nageshwar Yadav‟.

The order dated 21.6.2010 passed in Cr. Misc. No.8442

of 2010 is modified to the extent that in the cause title of the order

father‟s name of the petitioner be read as “Golu Yadav”, in place of

„Nageshwar Yadav‟.

Let this order be communicated to the Sub-Divisional

Judicial Magistrate, Sherghati, Gaya, in connection with Barachatti

(Mohanpur) P.S. Case No.183 of 2005 through FAX at the cost of the

petitioner.

Application stands allowed.

JA/-                                                  (Anjana Prakash, J.)