High Court Patna High Court - Orders

Ram Prasad Yadav &Amp; Ors vs The State Of Bihar on 20 September, 2010

Patna High Court – Orders
Ram Prasad Yadav &Amp; Ors vs The State Of Bihar on 20 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.34576 of 2010
                         1. RAM PRASAD YADAV
                         2. MADAN YADAV
                         3. BRIJ BIHARI YADAV
                             ------------------------------ PETITIONERS
                                               Versus
                                 THE STATE OF BIHAR
                                            -----------

2 20.9.2010 This is an application for modification

of order dated 31.8.2010 passed in Cr.Misc.No.

27310 of 2010 in which petitioners were allowed

anticipatory bail in the event of their arrest

or surrender in the court below within one month

from the date of communication of the order

dated 31.8.2010. However, it is submitted that

the petitioners failed to surrender in the

prescribed time for the reasons that in the said

order at the bottom of 4th paragraph, ‘J.M., 1st

Class, West Champaran, Bettiah’ instead of ‘Sri

Ajay Kumar, Judicial Magistrate, 1st Class,

Bagaha, West Champaran’ has been typed as the

same has wrongly been typed in the prayer

portion of main application for anticipatory

bail. As such, petitioners pray for modification

of the said order.

In view of submissions, the prayer is

allowed and the order dated 31.8.2010 passed in

Cr.Misc.No. 27310 of 2010 is corrected and
2

modified to the extent that at the bottom of 4th

paragraph of the order dated 31.8.2010 ‘Sri Ajay

Kumar, Judicial Magistrate, 1st Class, Bagaha,

West Champaran’ be read instead of ‘J.M., 1st

Class, West Champaran, Bettiah’.

Further four weeks’ time from the date

of communication of this order is allowed to the

petitioners to surrender in the court below and

thereafter they will be released on bail.

Let this order including the order

dated 31.8.2010 passed in Cr.Misc.No. 27310 of

2010 be communicated to the court below through

fax at the cost of the petitioners.

AI                                   ( Mandhata Singh, J.)