High Court Patna High Court - Orders

Md.Abul Hassan vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Md.Abul Hassan vs State Of Bihar on 2 July, 2008
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.19270 of 2008
                                     MD.ABUL HASSAN
                                         Versus
                                     STATE OF BIHAR
                                      -----------

3. 2.7.2008. It is submitted that in the order

dated 15.5.2008 in first paragraph instead of

Sessions Trial No. 225 of 2005 it has wrongly

been mentioned as Sessions Trial No. 255 of

2005.

Having regard to the facts and

circumstances, the order dated 15.5.2008 is

modified to that extent. Now in stead of

Sessions Trial No. 255 of 2005 it shall be

read as Sessions Trial No. 225 of 2005.

Petitioner is directed to surrender

before the Court below within two weeks from

the receipt of this modified order. In that

event, Court below shall release him on bail

in terms of original order dated 25.4.2008

passed in Cr. Misc. No. 9204 of 2008.

Let this order be sent to the Court

below through fax on the cost of the

petitioner.

kanchan (Ghanshyam Prasad, J.)