High Court Jharkhand High Court

Rajendra Yadav vs State Of Jharkhand on 18 February, 2011

Jharkhand High Court
Rajendra Yadav vs State Of Jharkhand on 18 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         A.B.A. No. 4817 of 2010

           Rajendra Yadav             ...    ....Petitioner

                              Vs.
           The State of Jharkhand .....      ....   ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:        Mr. Arvind Kumar Choudhary
           For the State:             Mr. M.B. Lal ,APP

3/18.02.2011

: Vide order dated 09.02.2011 petitioner was directed to
deposit bank draft of Rs. 5,000/- in the name of Jamil Ansari.

It is submitted that the account of the aforesaid
beneficiaries is in the name of Jamil Ansari but due to typographical
mistake in the FIR, it has been written as Janil Ansari.

The court below is directed to ignore the aforesaid
typographical mistake in the FIR and accept the bank draft and release
the petitioner on bail.

Let this order be communicated to the court concerned
today itself, through ‘FAX’

( Prashant Kumar,J.)

Sharda/-