High Court Patna High Court - Orders

Ved Prakash Sah &Amp; Ors vs The State Of Bihar on 27 August, 2010

Patna High Court – Orders
Ved Prakash Sah &Amp; Ors vs The State Of Bihar on 27 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.15272 of 2010

                                      MISHRI LAL SAH
                                          Versus
                                      STATE OF BIHAR

                                            With

                              Cr.Misc.     No.23995 of 2010

                                VED PRAKASH SAH & ORS

                                         Versus
                                   THE STATE OF BIHAR

5   27.08.2010

It appears that in Order no.4 dated 17.08.2010,

names of petitioners no.6 to 14 of Cr.Misc. no. 23995 of

2010 have inadvertently been left out. The petitioners no.6

to 14, viz. Ram Prasad Sah, Hare Kishun Sah, Shatruhan Sah,

Shambhu Sah, Golat Sah @ Goltu Sah, Vijay Sah, Niranjan

Sah, Raghunath Sah, and Guddu Sah, are also directed to be

released on bail on the same terms and conditions as ordered

on 17.08.2010. The aforesaid order dated 17.08.2010 stands

modified to that extent only.

The order may be communicated to the Court

below through FAX at the cost of the petitioners.

(Akhilesh Chandra, J.)

AAhmad
2