IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6255 of 2011
UMESH SINGH, S/o Sri Jagdish Singh.
Versus
THE STATE OF BIHAR
-----------
03. 28.03.2011 Learned counsel for the petitioner is permitted to
make necessary correction in prayer portion of the
application.
Due to inadvertence in the order dated
17.03.2011 the P.S. Case No. and the location of the
Court has wrongly been mentioned whereas it should
have been Parbatta (Pasraha) P.S. Case No. 80 of 2006 as
well as the Chief Judicial Magistrate, Khagaria.
Let this order be communicated through FAX at
the cost of the petitioner.
(Anjana Prakash, J.)
Vikash/-