Patna High Court – Orders
Shivshankar Baitha vs The State Of Bihar on 19 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12247 of 2011
Upendra Rai
Versus
The State Of Bihar
with
Cr.Misc. No.15402 of 2011
Rajesh Kumar
Versus
The State Of Bihar
with
Cr.Misc. No.17028 of 2011
Lalan Sahani
Versus
The State Of Bihar
with
Cr.Misc. No.15770 of 2011
Shivshankar Baitha
Versus
The State Of Bihar
with
Cr.Misc. No.17988 of 2011
Birendra Rai
Versus
The State Of Bihar
with
Cr.Misc. No.18813 of 2011
Umesh Bhagat
Versus
The State Of Bihar
with
Cr.Misc. No.15595 of 2011
Ravi Shankar Sahani
Versus
The State Of Bihar
-----------
04/ 19.07.2011 It is pointed out by learned counsel for the petitioners that
aforesaid criminal miscellaneous cases were disposed of on 14.7.2011
but due to typing mistake 24.6.2011 has been typed in place of
14.7.2011.
Let 14.7.2011 be read in place of 24.6.2011 in order no.3.
Let this order be communicated to court of the Chief
Judicial Magistrate, Muzaffarpur in Ahiyapur P.S. Case no. 420/2010.
shahid (Hemant Kumar Srivastava,J)