High Court Patna High Court - Orders

Manik Mahto @ Manik Natto & Ors. vs The State Of Bihar on 27 June, 2011

Patna High Court – Orders
Manik Mahto @ Manik Natto & Ors. vs The State Of Bihar on 27 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.15510 of 2011
                               Manik Mahto @ Manik Natto & Ors.
                                                   Versus
                                           The State Of Bihar
                                                 -----------

03 27.06.2011 It is pointed out by the learned counsel for the petitioner that

the petitioners were granted bail by order dated 25.5.2011 but on

account of typing error, name of petitioner no.4- Arjun Biswas @ Arjun

Vishswash was left to be typed in last para of the above stated order.

Let name of petitioner no.4- Arjun Biswas @ Arjun

Vishswash be added in the order dated 25.5.2011.

Accordingly, the order dated 25.5.2011 stands modified to

the above stated extent.

Let this order be communicated to SDJM, Sherghati, Gaya

in Forest case no. 104/2011 through FAX at the cost of the State.

Shahid                                       ( Hemant Kumar Srivastava, J.)