High Court Patna High Court - Orders

Shambhu Poddar & Anr. vs The State Of Bihar on 7 July, 2011

Patna High Court – Orders
Shambhu Poddar & Anr. vs The State Of Bihar on 7 July, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21640 of 2011
                         1. Shambhu Poddar
                         2. Dinesh Poddar
                            ------------------------------- Petitioners
                                              Versus
                                     The State Of Bihar
                                            -----------

2 7.7.2011 This is an application for modification

of order dated 25.5.2011 passed in Cr.Misc.No.

16788 of 2011 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 25.5.2011. However, it is submitted that

the petitioners failed to surrender due to wrong

P.S. case number mentioned in the prayer portion

of bail application which was carried in the

said order also.

Let ‘Katihar (Purnea) Rail P.S. Case No.

02 of 2011’ be read in the order dated 25.5.2011

in place of ‘Katihar Rail P.S. Case No. No. 02

of 2011′. 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.

To that extent the order dated

25.5.2011 is modified.

Let this order including the order dated
2

25.5.2011 passed in Cr.Misc.No. 16788 of 2011 be

communicated to the court below through fax at

the cost of the petitioners.

AI                                  ( Mandhata Singh, J.)