High Court Patna High Court - Orders

Devan Kumar Sahni vs State Of Bihar on 14 July, 2010

Patna High Court – Orders
Devan Kumar Sahni vs State Of Bihar on 14 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.22383 of 2010
                                DEVAN KUMAR SAHNI
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3. 14.7.2010 The order dated 2.7.2010 is modified to

the extent that the number of Criminal

Miscellaneous application be corrected to read as

22383 of 2010 and the name of the petitioner be

corrected to read as Devan Kumar Sahni.

Let the order be communicated through

FAX to the Court of the Chief Judicial Magistrate,

Muzaffarpur in connection with Gaighat P.S. Case

No. 94 of 2010, at the cost of the petitioner.

The office is directed to bring this order

appropriately to the attention of the concerned

Bench before which Cr. Misc. No. 22385 of 2010

(Ram Briksha Mandal Vs. State of Bihar) be listed for

appropriate necessary orders as otherwise due to

incorrect pronouncement the software of the Court

may not recognize any new order in Cr. Misc. No.

22385 of 2010.

P. Kumar                                            ( Navin Sinha, J.)