IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22349 of 2008
RAKESH YADAV
Versus
THE STATE OF BIHAR
-----------
4/ 1.7.2008 This application has been filed for
modification of the order dated 12.5.2008 passed in
Cr.Misc.No.17480 of 2008 by which the petitioner was
granted bail but in the last paragraph of the order,
the name of the court below and the case number have
been wrongly typed as 7th Additional Sessions Judge,
Bhagalpur in Sessions Trial No. 1267 of 2006 instead of
Chief Judicial Magistrate, Bhagalpur in Kotwali
(Tatarpur) P.S.Case No.356 of 2006 as the same were
mentioned in the prayer portion of the application.
The order dated 12.5.2008 is modified to the
extent that it shall be deemed to have been passed in
connection with Kotwali (Tatarpur) P.S.Case No. 356 of
2006 to the satisfaction of Chief Judicial Magistrate,
Bhagalpur.
Let this order be communicated to the court
concerned through FAX at the cost deposited by the
petitioner.
This modification application thus stands
allowed.
Tahir/- ( Shyam Kishore Sharma, J. )