High Court Patna High Court - Orders

Anant Yadav vs State Of Bihar on 27 April, 2011

Patna High Court – Orders
Anant Yadav vs State Of Bihar on 27 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.33037 of 2010
                                    ANANT YADAV
                                          Versus
                                   STATE OF BIHAR
                                        -----------

6 27.4.2011 Due to inadvertence in the third paragraph

of the order dated 18.4.2011 order for

anticipatory bail has been typed instead of

order for regular bail.

Let the third paragraph of the order dated

18.4.2011 be withdrawn and the following order

in the third paragraph be read as follows:

“In that view of the matter, let the above

named petitioner be released on bail on

furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial

Magistrate, Saharsa in Saharsa P.S. Case No. 49

of 2010.”

The order dated 18.4.2011 is modified to

that extent.

Let this order including the order dated

18.4.2011 passed in this case be communicated to

the court below through fax at the cost of the

petitioner.

AI                                                          ( Mandhata Singh, J.)