IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27121 of 2008
SHAILENDRA YADAV
Versus
THE STATE OF BIHAR
-----------
2 10.7.2008 This application has been filed for modification of the
order, dated 3.7.2008 by which the petitioner was granted bail.
Learned counsel for the petitioner is permitted to make
correction in the prayer portion of the bail petition.
Accordingly, the order, dated 3.7.2008 may be read that
the petitioner Shailendra Yadav has been granted bail in Nawadah Town
PS Case No. 98/2008.
Learned counsel for the petitioner is permitted to deposit
the cost of Fax for communicating the order to the court of the C.J.M,
Nawadah.
haque (Sheema Ali Khan, J.)