High Court Patna High Court - Orders

Jairam Thakur &Amp; Ors vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Jairam Thakur &Amp; Ors vs State Of Bihar on 2 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.24832 of 2008
                              JAIRAM THAKUR & ORS
                                        Versus
                                 STATE OF BIHAR
                                       -----------

2. 02.07.2008. It is submitted that by mistake in the prayer portion of

Cr. Misc. No. 15612 of 2008 in place of Muffasil P. S. Case No. 24

of 2008 it has wrongly been mentioned as Muffasil P. S. Case No.

24 of 2007. Consequently, the same mistake has occurred in the

order dated 9.5.2008 granting bail to the petitioners.

Having regard to the facts and circumstances, this

application for modification is, hereby, allowed. The order dated

9.5.2008 is modified to that extent. In place of Muffasil P. S. Case

No. 24 of 2007 it shall be read as Muffasil P. S. Case No. 24 of

2008.

Petitioners are directed to surrender before the Court

below within two weeks from the receipt of this order. In that event,

Court below shall release them in terms of order dated 9.5.2008.

Let this order be communicated through fax on the

cost of the petitioner.

kanchan                                                      (Ghanshyam Prasad, J.)