IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36899 of 2010
MANISH PANDEY @ MANISH KUMAR PANDEY
@ MANISH KUMAR PANDEY
Versus
STATE OF BIHAR
-----------
3. 28.10.2010 This Cr. Misc. has been listed under the heading to
be mentioned at the instance of the petitioner.
The learned counsel for the petitioner submitted
that by terms of order dated 6.10.2010 the petitioner was
granted bail but by mistake the P.S. Case number in the last
paragraph has been wrongly mentioned as Minapur P.S. Case
No. 149 of 2009.
Perused the record. It appears that it is a bona fide
mistake. In the first paragraph of the said order it appears
that the correct P.S. Case No. 146 of 2009 has been
mentioned but because of typing mistake in the last line P.S.
Case No. 149 of 2009 is mentioned which should be read as
‘Minapur P.S. Case No. 146 of 2009.
This order may be communicated to the court
below.
( Mungeshwar Sahoo, J.)
S.S.