High Court Patna High Court - Orders

Dularchand Mandal @ Matra &Amp; … vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Dularchand Mandal @ Matra &Amp; … vs The State Of Bihar on 11 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.328 of 2009
                 DULARCHAND MANDAL @ MATRA & ORS
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

06. 11.02.2011 In view of the office report dated 09.02.2011

that in the bail order dated 03.02.2011 the name of

appellant No.3 Md. Safajuddin has been typed in the

order showing grant of bail to him but the I.A. No. 39

of 2011, whereunder the bail order was passed, was

filed showing prayer for bail of appellant No.1

Dularchand Mandal @ Matra and appellant No. 2

Pramod Kumar Sah @ Pramod Sah.

The P.A., who had taken the dictation and

typed the order, has submitted a report dated

10.02.2011 stating that the bail was granted in

fact to appellant No.1 Dularchand Mandal @ Matra

and appellant No.2 Pramod Kumar Sah @ Pramod

Sah, but inadvertently the name of appellant No.3

Md. Safajuddin was also typed in the order.

In view of the report of the P.A., since the

name of appellant No.3 Md. Safajuddin was

inadvertently typed in the order, the order dated
2

03.02.2011 is modified to the extent that the name of

appellant No.3 Md. Safajuddin will be deemed to

have been deleted from the order.

Let this order be communicated through fax

at the cost of the State.

(C.M. Prasad, J.)

Mkr.