IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21640 of 2011
1. Shambhu Poddar
2. Dinesh Poddar
------------------------------- Petitioners
Versus
The State Of Bihar
-----------
2 7.7.2011 This is an application for modification
of order dated 25.5.2011 passed in Cr.Misc.No.
16788 of 2011 in which petitioners were allowed
anticipatory bail in the event of their arrest
or surrender in the court below within one month
from the date of communication of the order
dated 25.5.2011. However, it is submitted that
the petitioners failed to surrender due to wrong
P.S. case number mentioned in the prayer portion
of bail application which was carried in the
said order also.
Let ‘Katihar (Purnea) Rail P.S. Case No.
02 of 2011’ be read in the order dated 25.5.2011
in place of ‘Katihar Rail P.S. Case No. No. 02
of 2011′. Further four weeks’ time from the date
of communication of this order is allowed to the
petitioners to surrender in the court below and
thereafter they will be released on bail.
To that extent the order dated
25.5.2011 is modified.
Let this order including the order dated
2
25.5.2011 passed in Cr.Misc.No. 16788 of 2011 be
communicated to the court below through fax at
the cost of the petitioners.
AI ( Mandhata Singh, J.)