High Court Patna High Court - Orders

Baidya Nath Das & Ors. vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Baidya Nath Das & Ors. vs The State Of Bihar on 3 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.26030 of 2011
                            1. Baidya Nath Das
                            2. Vidhyanand Das
                            3. Nand Lal Das
                            4. Amit Lal Das @ Amrit Lal Das
                            5. Dhirendra Das
                            6. Dipak Kumar Das
                            7. Dhanlal Das
                            ------------------------------ Petitioners
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

2 3.8.2011 This is an application for modification

of order dated 20.5.2011 passed in

Cr.Misc.No.45042 of 2010 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 20.5.2011.

However, it is submitted that due to

mistake name of petitioner no.4 „Amrit Lal Das‟

was wrongly mentioned in the array of

petitioners in main application for anticipatory

bail as „Amit Lal Das‟ and the same has also

been carried in the order dated 20.5.2011. As

such, petitioner prays for modification of the

said order and extension of time.

Accordingly, the prayer made in the

modification application is allowed and name of

petitioner no.4 be read as “Amit Lal Das @ Amrit
2

Lal Das” in place of „Amit Lal Das‟ and further

four weeks‟ time from the date of communication

of this order is granted to the petitioner to

surrender in the court below.

The order dated 20.5.2011 is modified to

the extent indicated above

Let this order including the order

dated 20.5.2011 passed in Cr.Misc.No. 45042 of

2010 be communicated to the court below through

fax at the cost of the petitioner.

AI                                    ( Mandhata Singh, J.)