High Court Patna High Court - Orders

Subodh Rai @ Subodh Yadav vs The State Of Bihar on 29 August, 2011

Patna High Court – Orders
Subodh Rai @ Subodh Yadav vs The State Of Bihar on 29 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.29031 of 2011
                                Subodh Rai @ Subodh Yadav
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

2 29.8.2011 This is an application for modification

of order dated 5.7.2011 passed in

Cr.Misc.No.19864 of 2011 in which petitioner

was allowed bail.

However, it is submitted that the trial

of the petitioner is pending in the court of

Additional Chief Judicial Magistrate, Danapur,

District Patna but due to typing mistake in the

prayer portion of main application for bail in

place of “to the satisfaction of Additional

Chief Judicial Magistrate, Danapur, Patna”, to

the satisfaction of Chief Judicial Magistrate,

Patna was typed and the same was carried in the

order dated 5.7.2011 and due to this reason

only despite being granted bail, bail order of

petitioner was not communicated to the

concerned court below. As such, petitioner

prays for modification of said order.

Accordingly, the prayer made in the

modification application is allowed and in the

order dated 5.7.2011 in place of „Chief Judicial

Magistrate, Patna‟ it should be read as
2

„Additional Chief Judicial Magistrate, Danapur,

District Patna‟.

The order dated 5.7.2011 is modified to

that extent.

Let this order along with order dated

5.7.2011 passed in Cr.Misc.No. 19864 of 2011 be

communicated to the court below through fax at

the cost of the petitioner.

AI                                 ( Mandhata Singh, J.)