IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27054 of 2008
SURESH NAT
Versus
STATE OF BIHAR
-----------
02 11.07.2008 Heard.
Counsel for the petitioner submits that by mistake in
order dated 06.05.2008 granting bail to the petitioner, Session Trial
No. 183 of 2006 was incorporated, although it should be Session
Trial No. 183 of 2007. For this purpose, an application for
modification has been filed.
Having heard counsel for the petitioner, the modification
application is allowed.
Let Session Trial No.183 of 2006, as incorporated in the
order dated 06.05.2008, be read as Session Trial No. 183 of 2007.
Let this order be communicated to the court below
(Additional Session Judge F.T.C. 4th, Bhojpur at Ara; Jagdishpur
p.s.case no.49 of 1995 ) at the cost of the petitioner.
HR ( Kishore K. Mandal )