Patna High Court – Orders
Meghnath Pandey vs State Of Bihar on 10 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.23889 of 2010
MEGHNATH PANDEY
Versus
STATE OF BIHAR
-----------
3/ 10.08.2010 Learned counsel for the petitioner is permitted
to make necessary correction in the prayer portion with
regard to the designation of the court.
Let this order as well as order dated 19.7.2010
be communicated to the Additional Sessions Judge-cum-
Fast Track Court No. 1, Rohtas at Sasaram, in connection
with S. Tr. No. 482 of 2001/384 of 2009, through FAX at
the cost of the petitioner.
JA/- (Anjana Prakash, J.)