High Court Patna High Court - Orders

Jitendra Kumar Singh @ Jitendra … vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Jitendra Kumar Singh @ Jitendra … vs State Of Bihar on 12 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.35210 of 2010
                 JITENDRA KUMAR SINGH @ JITENDRA SINGH
                                 Versus
                             STATE OF BIHAR
                              -----------

3. 12.10.2010. This matter has come at the instance of

the court.

The order dated 6.10.2010 as pronounced,

did not carry certain grammatical corrections

carried out in the order granting bail and which

has necessitated the present exercise.

Let the order dated 6.10.2010 be modified

to contain the following corrections;

(a) The penal section 393 mentioned in the 4th

line of para-2 at page-1 shall read as

section 323.

(b) The last sentence of the first paragraph at

page 3 shall read as follow:

“He further submits that in no

circumstance, the complainant would like to

distance the petitioner from his ailing

father.”

(C) The second paragraph at page 3 shall read

as follows;

“Having regard to the submissions of the

learned counsel appearing on behalf of the

petitioner and the complainant as also
2

taking into consideration that the parties

are agreeable for return of matrimonial

harmony, I am of the opinion that the

petitioner can not be kept in incarceration

and should be released forthwith to enable

the parties to return to their matrimonial

home.”

(d) The complaint case number mentioned in

the last page shall read as follows:

“Complaint Case No.250 (C) of 2009.”

Let the order dated 6.10.2010 be modified

to contain the corrections mentioned hereinabove

and be deemed to have been pronounced as such.

Let the present order together with the

order dated 6.10.2010 be communicated by the

office to the court concerned.

(Jyoti Saran, J)

ahk