High Court Patna High Court - Orders

Rajendra Singh @ Bonu Singh @ Baunu … vs The State Of Bihar on 3 November, 2010

Patna High Court – Orders
Rajendra Singh @ Bonu Singh @ Baunu … vs The State Of Bihar on 3 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.29989 of 2010
                  RAJENDRA SINGH @ BONU SINGH @ BAUNU SINGH .
                                    Versus
                              THE STATE OF BIHAR .
                                 -----------

3. 03.11.2010 This case has been listed under the

heading ‘to be mentioned’ at the instance of

the counsel for the petitioner.

Counsel for the petitioner would

submit that there has been typographical

error in the order dated 5.10.2010 granting

bail to the petitioner. In this connection he

points out that despite a clear prayer made

in the bail application the case number and

the name of the Court has been wrongly

mentioned as Sabour P.S. Case No.207 of 2009

and the Chief Judicial Magistrate, Bhagalpur

in stead of Salkhua P.S.case No.77 of 2009

and the Chief Judicial Magistrate,Saharsa.

This court on perusal of the petition

would find that the learned counsel for the

petitioner is correct in pointing out such

obvious typographical error in the order

dated 5.10.2010.

That being so, the order dated

5.10.2010 granting bail to the petitioner is

modified to the extent that he shall be
2

released on bail on furnishing bail bond to

the satisfaction of Chief Judicial

Magistrate, Saharsa in Salkhua P.S.Case No.77

of 2009.

                       The     order     of    this   Court    dated

            5.10.2010        shall     stand   modified   to    the

            aforementioned direction.


Devendra/                          ( Mihir Kumar Jha, J.)