IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.690 of 2011
CHANDRA SHEKHAR MANJHI
Versus
THE STATE OF BIHAR
-----------
3 01.03.2011 It is pointed out by learned counsel for the petitioner
that in second and fourth paragraphs of the order dated
10.02.2011, in place of “Ariari P.S. Case No. 91 of 2009”, it has
wrongly been typed as “Ariari P.S. Case No. 91 of 2010”
In view of the aforesaid submissions, let in second and
fourth paragraphs of the order dated 10.02.2011, in place of
“Ariari P.S. Case No. 91 of 2010” be read as “Ariari P.S. Case
No. 91 of 2009”,
The order dated 10.02.2011 is modified to the extent
mentioned above.
Let the order be communicated to the court of Chief
Judicial Magistrate, Sheikhpura through fax at the cost of the
state in connection with Ariari P.S. Case No. 91 of 2009.
AKV/- (Hemant Kumar Srivastava,J.)