IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25755 of 2011
Ranjay Sharma
Versus
The State Of Bihar
----------------------------------
2 17-08-2011 Heard learned counsel for the petitioner.
Learned counsel for the petitioner pointed out that the
petitioner was granted bail by this court vide order dated
28.02.2011 passed in Cr. Misc. No. 1760 of 2011 but in the original
bail petition of Cr. Misc. No. 1760 of 2011, in place of Sessions
Trial No. 181 of 2010/605 of 2010, it has wrongly been mentioned
as Sessions Trial No. 18 of 2010/605 of 2010 and the same defect
occurred in order dated 28.02.2011 passed in Cr. Misc. No. 1760 of
2011.
In the aforesaid circumstance, this Modification Petition
is allowed with direction to the petitioner to make necessary
correction in original bail petition of Cr. Misc. No. 1760 of 2011 and
similarly, in order dated 28.02.2011, in place of Sessions Trial No.
18 of 2010/605 of 2010, it should be read as Sessions Trial No.
181 of 2010/605 of 2010.
The above-said order dated 28.02.2011 passed in Cr.
Misc. No. 1760 of 2011 is modified to the above-said extent.
Let the order be communicated to the court of Additional
Sessions Judge (Fast Track Court No.-V ), Gaya in connection with
Sessions Trial No. 181 of 2010/605 of 2010 arising out of Belaganj
P.S. Case No. 66 of 2004 through fax at the cost of then petitioner.
AKV/- ( Hemant Kumar Srivastava,J.)