IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29989 of 2010
RAJENDRA SINGH @ BONU SINGH @ BAUNU SINGH .
Versus
THE STATE OF BIHAR .
-----------
3. 03.11.2010 This case has been listed under the
heading ‘to be mentioned’ at the instance of
the counsel for the petitioner.
Counsel for the petitioner would
submit that there has been typographical
error in the order dated 5.10.2010 granting
bail to the petitioner. In this connection he
points out that despite a clear prayer made
in the bail application the case number and
the name of the Court has been wrongly
mentioned as Sabour P.S. Case No.207 of 2009
and the Chief Judicial Magistrate, Bhagalpur
in stead of Salkhua P.S.case No.77 of 2009
and the Chief Judicial Magistrate,Saharsa.
This court on perusal of the petition
would find that the learned counsel for the
petitioner is correct in pointing out such
obvious typographical error in the order
dated 5.10.2010.
That being so, the order dated
5.10.2010 granting bail to the petitioner is
modified to the extent that he shall be
2
released on bail on furnishing bail bond to
the satisfaction of Chief Judicial
Magistrate, Saharsa in Salkhua P.S.Case No.77
of 2009.
The order of this Court dated
5.10.2010 shall stand modified to the
aforementioned direction.
Devendra/ ( Mihir Kumar Jha, J.)