IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2042 of 2008
YOGENDRA PRASAD SAH
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.2065 of 2008
KIRAN DEVI & ANR
Versus
STATE OF BIHAR
with
Cr.Misc. No.2472 of 2008
DR. LAXMI PRASAD GUPTA & ORS
Versus
STATE OF BIHAR
-----------
5 7.7.2008 It appears that Cr.Misc.No.2042 of 2008 was heard along
with Cr.Misc.Nos. 2065/08 and 2472/08 and vide order dated
14.5.2008 the petitioners of all the three Criminal Miscellaneous
Cases were granted anticipatory bail. However, at the top of the order
dated 14.5.2008 inadvertently instead of Cr.Misc.No.2472/08 it has
been mentioned as Cr.Misc.No.8472/08.
Having regard to the facts and circumstances of the case,
the order dated 14.5.2008 is hereby modified to the extent that instead
of Cr.Misc.No.8472/08 it shall be read as Cr.Misc.No.2472/08 and the
petitioners are directed to surrender within two weeks of receipt of
this order, if not yet surrendered. In that event the court below shall
release the petitioners in terms of the order dated 14.5.2008.
B.Jha (Ghanshyam Prasad)