High Court Patna High Court - Orders

Surfi Lal Mandal & Anr. vs The State Of Bihar on 27 June, 2011

Patna High Court – Orders
Surfi Lal Mandal & Anr. vs The State Of Bihar on 27 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.15102 of 2011
                                       Surfi Lal Mandal & Anr.
                                                   Versus
                                           The State Of Bihar
                                                 -----------

03 27.06.2011 It is pointed out by the learned counsel for the petitioner that

the petitioners were granted bail by order dated 23.5.2011 but on

account of typing error, name of petitioner no.2- Raj Kishore Mandal

was left to be typed in 5th line of second paragraph of the above stated

order.

Let name of petitioner no.2- Raj Kishore Mandal be added

in the order dated 23.5.2011.

Accordingly, the order dated 23.5.2011 stands modified to

the above stated extent.

Let this order be communicated to CJM, Purnea in Barhara

P.S. case no. 14/2011 through FAX at the cost of the State.

Shahid                                       ( Hemant Kumar Srivastava, J.)