IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24832 of 2008
JAIRAM THAKUR & ORS
Versus
STATE OF BIHAR
-----------
2. 02.07.2008. It is submitted that by mistake in the prayer portion of
Cr. Misc. No. 15612 of 2008 in place of Muffasil P. S. Case No. 24
of 2008 it has wrongly been mentioned as Muffasil P. S. Case No.
24 of 2007. Consequently, the same mistake has occurred in the
order dated 9.5.2008 granting bail to the petitioners.
Having regard to the facts and circumstances, this
application for modification is, hereby, allowed. The order dated
9.5.2008 is modified to that extent. In place of Muffasil P. S. Case
No. 24 of 2007 it shall be read as Muffasil P. S. Case No. 24 of
2008.
Petitioners are directed to surrender before the Court
below within two weeks from the receipt of this order. In that event,
Court below shall release them in terms of order dated 9.5.2008.
Let this order be communicated through fax on the
cost of the petitioner.
kanchan (Ghanshyam Prasad, J.)