IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27181 of 2011
Sahdeo Prasad & Ors.
Versus
The State Of Bihar
******
03/- 26.09.2011 This application has been placed under the
heading ‘To be mentioned’ at the instance of the
petitioners.
Learned counsel for the petitioners is
permitted to make necessary correction in the third line
of second paragraph of order dated 06.09.2011. In
place of court concerned the word ‘Nawada’ the word
‘Nalanda at Biharsharif’ be treated inserted and
accordingly acted upon.
Rule be made returnable within six weeks
from today.
Let a copy of this order be communicated to
Chief Judicial Magistrate, Nalanda at Biharsharif, in
connection with Bihar P.S. Case No. 103/2011,
through Fax at the cost of the petitioners.
( Akhilesh Chandra, J.)
Rajeev/