IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29031 of 2011
Subodh Rai @ Subodh Yadav
Versus
The State Of Bihar
----------------------------------
2 29.8.2011 This is an application for modification
of order dated 5.7.2011 passed in
Cr.Misc.No.19864 of 2011 in which petitioner
was allowed bail.
However, it is submitted that the trial
of the petitioner is pending in the court of
Additional Chief Judicial Magistrate, Danapur,
District Patna but due to typing mistake in the
prayer portion of main application for bail in
place of “to the satisfaction of Additional
Chief Judicial Magistrate, Danapur, Patna”, to
the satisfaction of Chief Judicial Magistrate,
Patna was typed and the same was carried in the
order dated 5.7.2011 and due to this reason
only despite being granted bail, bail order of
petitioner was not communicated to the
concerned court below. As such, petitioner
prays for modification of said order.
Accordingly, the prayer made in the
modification application is allowed and in the
order dated 5.7.2011 in place of „Chief Judicial
Magistrate, Patna‟ it should be read as
2
„Additional Chief Judicial Magistrate, Danapur,
District Patna‟.
The order dated 5.7.2011 is modified to
that extent.
Let this order along with order dated
5.7.2011 passed in Cr.Misc.No. 19864 of 2011 be
communicated to the court below through fax at
the cost of the petitioner.
AI ( Mandhata Singh, J.)