High Court Patna High Court - Orders

Ranjeet Tanti vs State Of Bihar on 27 July, 2011

Patna High Court – Orders
Ranjeet Tanti vs State Of Bihar on 27 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.804 of 2009
                                        Ranjeet Tanti
                                             Versus
                                        State Of Bihar
                                           -----------

5 27/07/2011 This case has been placed under the heading

‘To Be Mentioned’ at the instance of the appellant.

It has been submitted that the appellant has

been admitted to bail vide order dated 4.7.2011 but in

the operative portion of the order Sessions Trial No. 260

of 2009 has been typed in place of Sessions Trial No.

1005 of 2008.

The order dated 4.7.2011 stands corrected to

the extent that it shall be deemed to have been passed

in connection with Sessions Trial No. 1005 of

2008/Trial No. 260 of 2009 arising out of Katoria

(Jaipur) P.s. Case No. 42 of 2006, G.R. No. 346 of 2006

to the satisfaction of the learned Additional Sessions

Judge, F.T.C. No. V, Banka.

Let this order be communicated to the court

below through fax if the cost is deposited by the

appellant.

(Shyam Kishore Sharma, J.)

(Rajendra Kumar Mishra, J.)
avin