IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36168 of 2010
KAILASH RAI AND EIGHT OTHERS
Versus
STATE OF BIHAR
-----------
3 13.1.2011 By order dated 8.12.2010 passed in this
case, petitioner nos. 1 to 4 and 7 to 9 have
been granted bail but inadvertently in the cause
title of the main application, the name of
petitioner no.3 has been erroneously typed as
Rajesh Rai instead of Ramesh Rai. Let the name
of petitioner no.3 be now read as Ramesh Rai in
place of Rajesh Rai in the said order. The order
dated 8.12.2010 stands modified to this extent
only.
The period of surrender of petitioner
nos. 1 to 4 and 7 to 9 in the court below is
extended further one month from the date of
communication of this Order.
Let this order along with order dated
8.12.2010 passed in this case be communicated to
the court below through fax at the cost of the
petitioners.
AI ( Mandhata Singh, J.)