IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20837 of 2008
DINANATH MANJHI
Versus
STATE OF BIHAR
-----------
3/ 7.7.2008 This application has been brought under the
heading “To Be Maentioned” at the instance of the
petitioner.
It is submitted that by order dated
28.5.2008 the petitioner was granted bail but in the
last paragraph of the order the name of the petitioner
has been wrongly typed as Ajay Mahato in stead of
Dinanath Manjhi.
The order dated 28.5.2008 is modified to the
extent that it shall be deemed to have been passed in
connection with petitioner Dinanath Manjhi and not in
connection with Ajay Mahato.
Let this order be communicated to Sri
A.K.Gupta, Judicial Magistrate, Ist Class, Gaya in
connection with Fatehpur P.S.case No. 121 of 2007
through FAX at the cost deposited by the petitioner.
Tahir/- ( Shyam Kishore Sharma, J.)