IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5898 of 2011
NAGA SAO @ CHITI SAO, S/o Karu Sao
R/village + P.S.-Mokamah, District-Patna,
At present R/village-Ramnagar Market,
P.S. + District-Lakhisarai.
Versus
THE STATE OF BIHAR
-----------
2. 1.3.2011. The present petition has been filed for modifying the
order dated 13.12.2010 passed in Cr.Misc. No.39742 of 2010 to the
extent that alias name of the father of the petitioner be added.
In the bail petition father’s name of the petitioner
was mentioned as Karu Sao. However, after investigation in the
charge-sheet father’s name of the petitioner has been mentioned as
Fauzdari Sao.
In view of the statement made in the petition for
modification, let the name of Fauzdari Sao be added as alias name of
the father of the petitioner and it may be read as Naga Sao @ Chiti
Sao son of Karu Sao @ Fauzdari Sao in the order dated 13.12.2010
passed in Cr.Misc. No.39742 of 2010.
The petition for modification stands allowed.
Md.S. ( Rakesh Kumar, J.)