IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4817 of 2010
Rajendra Yadav ... ....Petitioner
Vs.
The State of Jharkhand ..... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Arvind Kumar Choudhary
For the State: Mr. M.B. Lal ,APP
3/18.02.2011
: Vide order dated 09.02.2011 petitioner was directed to
deposit bank draft of Rs. 5,000/- in the name of Jamil Ansari.
It is submitted that the account of the aforesaid
beneficiaries is in the name of Jamil Ansari but due to typographical
mistake in the FIR, it has been written as Janil Ansari.
The court below is directed to ignore the aforesaid
typographical mistake in the FIR and accept the bank draft and release
the petitioner on bail.
Let this order be communicated to the court concerned
today itself, through ‘FAX’
( Prashant Kumar,J.)
Sharda/-