High Court Patna High Court - Orders

Dinanath Manjhi vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Dinanath Manjhi vs State Of Bihar on 7 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.20837 of 2008
                            DINANATH MANJHI
                                 Versus
                             STATE OF BIHAR
                              -----------

3/ 7.7.2008 This application has been brought under the

heading “To Be Maentioned” at the instance of the

petitioner.

It is submitted that by order dated

28.5.2008 the petitioner was granted bail but in the

last paragraph of the order the name of the petitioner

has been wrongly typed as Ajay Mahato in stead of

Dinanath Manjhi.

The order dated 28.5.2008 is modified to the

extent that it shall be deemed to have been passed in

connection with petitioner Dinanath Manjhi and not in

connection with Ajay Mahato.

Let this order be communicated to Sri

A.K.Gupta, Judicial Magistrate, Ist Class, Gaya in

connection with Fatehpur P.S.case No. 121 of 2007

through FAX at the cost deposited by the petitioner.

Tahir/- ( Shyam Kishore Sharma, J.)