IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15510 of 2011
Manik Mahto @ Manik Natto & Ors.
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 25.5.2011 but on
account of typing error, name of petitioner no.4- Arjun Biswas @ Arjun
Vishswash was left to be typed in last para of the above stated order.
Let name of petitioner no.4- Arjun Biswas @ Arjun
Vishswash be added in the order dated 25.5.2011.
Accordingly, the order dated 25.5.2011 stands modified to
the above stated extent.
Let this order be communicated to SDJM, Sherghati, Gaya
in Forest case no. 104/2011 through FAX at the cost of the State.
Shahid ( Hemant Kumar Srivastava, J.)