High Court Patna High Court - Orders

Dr. Laxmi Prasad Gupta &Amp; Ors vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Dr. Laxmi Prasad Gupta &Amp; Ors vs State Of Bihar on 7 July, 2008
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.2042 of 2008
                         YOGENDRA PRASAD SAH
                                   Versus
                           THE STATE OF BIHAR
                                    with
                          Cr.Misc. No.2065 of 2008

                           KIRAN DEVI & ANR
                                   Versus
                             STATE OF BIHAR
                                    with
                          Cr.Misc. No.2472 of 2008
                     DR. LAXMI PRASAD GUPTA & ORS
                                   Versus
                             STATE OF BIHAR
                                  -----------

5 7.7.2008 It appears that Cr.Misc.No.2042 of 2008 was heard along

with Cr.Misc.Nos. 2065/08 and 2472/08 and vide order dated

14.5.2008 the petitioners of all the three Criminal Miscellaneous

Cases were granted anticipatory bail. However, at the top of the order

dated 14.5.2008 inadvertently instead of Cr.Misc.No.2472/08 it has

been mentioned as Cr.Misc.No.8472/08.

Having regard to the facts and circumstances of the case,

the order dated 14.5.2008 is hereby modified to the extent that instead

of Cr.Misc.No.8472/08 it shall be read as Cr.Misc.No.2472/08 and the

petitioners are directed to surrender within two weeks of receipt of

this order, if not yet surrendered. In that event the court below shall

release the petitioners in terms of the order dated 14.5.2008.

         B.Jha                            (Ghanshyam Prasad)