High Court Patna High Court - Orders

Md. Ainul vs State Of Bihar on 14 July, 2008

Patna High Court – Orders
Md. Ainul vs State Of Bihar on 14 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.569 of 2008
                                 MD. AINUL
                                   Versus
                               STATE OF BIHAR
                                -----------

3/ 14.7.2008 This appeal has been brought under the

heading “To Be Mentioned” at the instance of the

appellant.

It is submitted that by order dated 3.7.2008,

the provisional bail granted to the appellant by the

trial court has been confirmed but in the order the

name of the case as also the name of the court below

are not mentioned.

The order dated 3.7.2008 is modified to the

extent that the said order shall be deemed to have been

passed in connection with Sessions Trial No. 116 of

2002/66 of 2007 to the satisfaction of Additional

Sessions Judge, Fast Track Court No.V, Madhepura.

Let this order be transmitted to the court

below.

Tahir/- ( Shyam Kishore Sharma, J.)