IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.29273 of 2010
DHALAN YADAV son of Golu Yadav
Versus
THE STATE OF BIHAR
-----------
2/ 10.08.2010 This modification application has been filed for
modification of the order dated 21.6.2010 passed in Cr. Misc. No.8442
of 2010, by which the petitioner was granted bail, stating therein that
the name of the petitioner‟s father should be “Golu Yadav” instead of
„Nageshwar Yadav‟.
The order dated 21.6.2010 passed in Cr. Misc. No.8442
of 2010 is modified to the extent that in the cause title of the order
father‟s name of the petitioner be read as “Golu Yadav”, in place of
„Nageshwar Yadav‟.
Let this order be communicated to the Sub-Divisional
Judicial Magistrate, Sherghati, Gaya, in connection with Barachatti
(Mohanpur) P.S. Case No.183 of 2005 through FAX at the cost of the
petitioner.
Application stands allowed.
JA/- (Anjana Prakash, J.)