High Court Patna High Court - Orders

Suresh Nat vs State Of Bihar on 11 July, 2008

Patna High Court – Orders
Suresh Nat vs State Of Bihar on 11 July, 2008
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.27054 of 2008
                              SURESH NAT
                                   Versus
                            STATE OF BIHAR
                                  -----------

02 11.07.2008 Heard.

Counsel for the petitioner submits that by mistake in

order dated 06.05.2008 granting bail to the petitioner, Session Trial

No. 183 of 2006 was incorporated, although it should be Session

Trial No. 183 of 2007. For this purpose, an application for

modification has been filed.

Having heard counsel for the petitioner, the modification

application is allowed.

Let Session Trial No.183 of 2006, as incorporated in the

order dated 06.05.2008, be read as Session Trial No. 183 of 2007.

Let this order be communicated to the court below

(Additional Session Judge F.T.C. 4th, Bhojpur at Ara; Jagdishpur

p.s.case no.49 of 1995 ) at the cost of the petitioner.

     HR                                 ( Kishore K. Mandal )