IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34576 of 2010
1. RAM PRASAD YADAV
2. MADAN YADAV
3. BRIJ BIHARI YADAV
------------------------------ PETITIONERS
Versus
THE STATE OF BIHAR
-----------
2 20.9.2010 This is an application for modification
of order dated 31.8.2010 passed in Cr.Misc.No.
27310 of 2010 in which petitioners were allowed
anticipatory bail in the event of their arrest
or surrender in the court below within one month
from the date of communication of the order
dated 31.8.2010. However, it is submitted that
the petitioners failed to surrender in the
prescribed time for the reasons that in the said
order at the bottom of 4th paragraph, ‘J.M., 1st
Class, West Champaran, Bettiah’ instead of ‘Sri
Ajay Kumar, Judicial Magistrate, 1st Class,
Bagaha, West Champaran’ has been typed as the
same has wrongly been typed in the prayer
portion of main application for anticipatory
bail. As such, petitioners pray for modification
of the said order.
In view of submissions, the prayer is
allowed and the order dated 31.8.2010 passed in
Cr.Misc.No. 27310 of 2010 is corrected and
2
modified to the extent that at the bottom of 4th
paragraph of the order dated 31.8.2010 ‘Sri Ajay
Kumar, Judicial Magistrate, 1st Class, Bagaha,
West Champaran’ be read instead of ‘J.M., 1st
Class, West Champaran, Bettiah’.
Further four weeks’ time from the date
of communication of this order is allowed to the
petitioners to surrender in the court below and
thereafter they will be released on bail.
Let this order including the order
dated 31.8.2010 passed in Cr.Misc.No. 27310 of
2010 be communicated to the court below through
fax at the cost of the petitioners.
AI ( Mandhata Singh, J.)