IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1989 of 2011
SANJAY JHA
Versus
THE STATE OF BIHAR
----------
03/ 05.04.2011 No one appears for the petitioner.
It would appear from mentioned slip that in order no.2 dated
7.3.2011 in place of Sessions Trial no. 1432/2010, it has wrongly been
typed as Sessions Trial no. 1632/2010. It would further appear that in
the above stated order case number has been left to be typed.
Accordingly, in order no.2 dated 7.3.2011, K. Hat
(Maranga) P.S. Case no. 272/2010 as well as in place of Sessions Trial
no. 1632/2010, Sessions Trial no. 1432/2010 be read.
Accordingly, order no.2 dated 7.3.2011 stands modified to
the above extent.
Let this order be communicated to the Addl. Sessions Judge
FTC No. VI, Purnea in Sessions Trial no. 1432 of 2010 arising out of
K. Hat (Maranga) P.S. Case no. 272/2010 through FAX at the cost of
the petitioner.
shahid (Hemant Kumar Srivastava,J)