IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.328 of 2009
DULARCHAND MANDAL @ MATRA & ORS
Versus
THE STATE OF BIHAR
-----------
06. 11.02.2011 In view of the office report dated 09.02.2011
that in the bail order dated 03.02.2011 the name of
appellant No.3 Md. Safajuddin has been typed in the
order showing grant of bail to him but the I.A. No. 39
of 2011, whereunder the bail order was passed, was
filed showing prayer for bail of appellant No.1
Dularchand Mandal @ Matra and appellant No. 2
Pramod Kumar Sah @ Pramod Sah.
The P.A., who had taken the dictation and
typed the order, has submitted a report dated
10.02.2011 stating that the bail was granted in
fact to appellant No.1 Dularchand Mandal @ Matra
and appellant No.2 Pramod Kumar Sah @ Pramod
Sah, but inadvertently the name of appellant No.3
Md. Safajuddin was also typed in the order.
In view of the report of the P.A., since the
name of appellant No.3 Md. Safajuddin was
inadvertently typed in the order, the order dated
2
03.02.2011 is modified to the extent that the name of
appellant No.3 Md. Safajuddin will be deemed to
have been deleted from the order.
Let this order be communicated through fax
at the cost of the State.
(C.M. Prasad, J.)
Mkr.