High Court Patna High Court - Orders

Md.Altaf Hussain @ Md. Altaf … vs State Of Bihar on 11 August, 2010

Patna High Court – Orders
Md.Altaf Hussain @ Md. Altaf … vs State Of Bihar on 11 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.18300 of 2009
                   1. MD.ALTAF HUSSAIN @ MD. ALTAF ANSARI
                                            Versus
                                    STATE OF BIHAR .
                                          -----------

9. 11.8.2010 In the cause title of order no.8 dated 8.4.2010, the name of

petitioner no.2 , Md. Yasin Ansari, has been wrongly typed. It is

deleted. Hence, cause title of order no.8 dated 8.4.2010 should be read

without the name of petitioner no.2.

Petitioner no.2, Md. Yasin Ansari, has already been allowed

bail by this Court. By typographical mistake only, name of petitioner

no.2 is added and his bail was rejected. Taking that into consideration

he is now arrested also which was not within competence of the

arresting officer. This act is taken as without jurisdiction. No fresh order

is needed to allow him on bail. He will continue on the bail so granted

to him by order dated 27.10.2009. He will be released from custody

forthwith.

Let this order be communicated to the court below, i.e.,

Sub-Divisional Judicial Magistrate, Katihar, in connection with

Complaint Case no.2190 of 2008 through fax.

      Sudip                                           ( Mandhata Singh,J )