Patna High Court – Orders
Chintu Devi vs State Of Bihar on 3 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20503 of 2008
CHINTA DEVI
Versus
STATE OF BIHAR
-----------
3/ 3.7.2008 By order dated 2.6.2008, the petitioner was
granted anticipatory bail but at the top of the order,
the name of the petitioner has been inadvertently typed
as “Chintu Devi” instead of “Chinta Devi”.
The order dated 2.6.2008 is modified to the
extent that at the top of the order, Chintu Devi should
be read as Chinta Devi.
( Shyam Kishore Sharma, J.)
Tahir/-