IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40266 of 2010
1. BISHESHWAR PASWAN.
2. Bishundeo Paswan @ Bishundev Paswan
Both sons of late Bachkan Paswan, resident of village-
Parasmani, police station- Salkhua, District-Saharsa
Versus
STATE OF BIHAR
-----------
3 09.12.2010 This has come at the instance of learned counsel for
the petitioner.
Vide order passed on 9.11.2010 bail has been
granted to the petitioners namely, Bisheshwar Paswan and
Bishunder Paswan both sons of late Bachkan Paswan.
Learned counsel for the petitioners with reference to
the order passed by the court below and the name given in
the Vakalatnama, submits that due to inadvertence, a
typographical error has occurred in the name of the petitioner
No.2, Bishunder Paswan which should read as Bishundeo
Paswan@Bishundev Paswan. He thus prays for making
appropriate correction in the cause title of the bail application
as regarding the name of the petitioner No. 2 and for
appropriate modification of the order dated 9.11.2010
The prayer made by the petitioner is allowed.
Learned counsel for the petitioner is permitted to
correct the name of the petitioner No.2 in the bail application
2
during the course of the day.
Let the cause title of the order dated 9.11.2010 in so
far as the name of petitioner No.2 is concerned be modified
to read as Bishundeo Paswan @Bishundev Paswan in place
of Bishunder Paswan.
Let the order be communicated to the Court
concerned by fax at the cost and expense of the petitioner.
(Jyoti Saran, J.)
Bibhash