High Court Patna High Court - Orders

Ravi Kumar vs The State Of Bihar on 20 July, 2010

Patna High Court – Orders
Ravi Kumar vs The State Of Bihar on 20 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.25905 of 2010
                                          RAVI KUMAR
                                                Versus
                                   THE STATE OF BIHAR
                                            -----------

02/ 20.07.2010 This application has been filed for modifying the order

dated 26.05.2010 passed in Cr. Misc. No. 19236 of 2010.

Learned counsel for the petitioner submits that due to

mistake in the prayer portion, it has been typed as to the satisfaction of

learned A.C.J.M, Danapur instead of learned Chief Judicial

Magistrate, Patna as a result of which the same mistake occurred in

the order dated 26.05.2010.

Let the petitioner make necessary correction in the prayer

portion of the petition. Let last part of the order dated 26.05.2010 be

read as to the satisfaction of the learned Chief Judicial Magistrate,

Patna in connection with Danapur Rail P.S. Case no. 02 of 2010.

Let the order of this court dated 26.05.2010 be modified to

the extent indicated above.

With the aforesaid observations, this modification

application stands disposed of.

Let a copy of this order be communicated to the court below

(CJM, Patna in Danapur Rail P.S .Case no.02 of 2010) through Fax at

the cost of the petitioner.

           shahid                                        (Dinesh Kumar Singh, J)