High Court Patna High Court - Orders

Sunil Tanti vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Sunil Tanti vs The State Of Bihar on 2 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.2982 of 2011
                          SUNIL TANTI SON OF SRI VEER TANTI
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2. 2.2.2011 Due to inadvertence in the order dated 9.8.2010

passed in Cr.Misc.No.24444 of 2010, it was written that one

of the bailor shall be “the father/brother of the deceased”

whereas it should have been “the father/brother of the

petitioner”.

Let it be read as “the father/brother of the

petitioner”.

The order is modified to that extent.

Application stands allowed.

Let the order be communicated to the court

concerned through fax at the cost of the petitioner.

Narendra/                              ( Anjana Prakash,J.)