Patna High Court – Orders
Ved Prakash Sah &Amp; Ors vs The State Of Bihar on 27 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15272 of 2010
MISHRI LAL SAH
Versus
STATE OF BIHAR
With
Cr.Misc. No.23995 of 2010
VED PRAKASH SAH & ORS
Versus
THE STATE OF BIHAR
5 27.08.2010
It appears that in Order no.4 dated 17.08.2010,
names of petitioners no.6 to 14 of Cr.Misc. no. 23995 of
2010 have inadvertently been left out. The petitioners no.6
to 14, viz. Ram Prasad Sah, Hare Kishun Sah, Shatruhan Sah,
Shambhu Sah, Golat Sah @ Goltu Sah, Vijay Sah, Niranjan
Sah, Raghunath Sah, and Guddu Sah, are also directed to be
released on bail on the same terms and conditions as ordered
on 17.08.2010. The aforesaid order dated 17.08.2010 stands
modified to that extent only.
The order may be communicated to the Court
below through FAX at the cost of the petitioners.
(Akhilesh Chandra, J.)
AAhmad
2