High Court Patna High Court - Orders

Ramawatar Manjhi vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Ramawatar Manjhi vs The State Of Bihar on 14 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.31369 of 2011
                     =============================================

Ramawatar Manjhi
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s

2 14-09-2011 In the last paragraph of the order dated 11.08.2011 passed in

Cr. Misc. No. 42775 of 2010, let the words “to the satisfaction of Chief

Judicial Magistrate, Munger in Havelikharagpur P.S. Case No. 146 of 2010”

be corrected to be read as “to the satisfaction of Special Judge, Vigilance-II,

Patna in connection with Special Case No. 29 of 2010”.

Let the time to surrender of the above named petitioner be

further extended by one month from the date of receipt/production of a copy

of this order.

Accordingly, the modification application is disposed of.

Let the order be communicated through Fax at the cost of the

petitioner.

Accordingly, the modification application is disposed of.

Let the order be communicated through Fax at the cost of the

petitioner in the Court of Special Judge, Vigilance-II, Patna in connection

with Special Case No. 29 of 2010.

(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-