IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36589 of 2010
PRABHU TANTI @ PRABHU MANDAL
Versus
STATE OF BIHAR
-----------
06. 13.04.2011 Before signing the order dated 07.4.2011 granting bail
to the petitioner, it was detected that the learned counsel for the
petitioner made wrong submission with regard to the statement
made in paragraph-10 of the application that similarly situated co-
accused namely, Rabi Yadav vide Cr. Misc. No.13477 of 2010 has
been granted bail by a Bench of this court.
Hence, this application has been directed to list under
the heading ‘To be Mentioned’ at the instance of the court.
The order dated 07.4.2011 granting bail to the petitioner
is hereby recalled.
List this case on 25.4.2011 under the heading ‘For
Admission’ at top of the list.
Vikash ( Mandhata Singh, J.)