IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11689 of 2011
KAMLESH YADAV
Versus
THE STATE OF BIHAR
----------
02/ 06.04.2011 Heard.
It is pointed out by the learned counsel for the petitioner that
due to typing mistake in prayer portion of Cr. Misc. no. 3669/2011 in
place of Sub divisional Judicial Magistrate, Bikramganj District
Rohtas at Sasaram, it has wrongly been typed as Chief Judicial
Magistrate, Rohtas, Sasaram as a result of which in order dated
17.3.2011 in the above stated criminal miscellaneous, the same
mistake has occurred.
Learned counsel for the petitioners is permitted to make
necessary correction in prayer portion of Cr. Misc.no.3669/2011
within the course of the day.
Accordingly, this application is allowed and in order dated
17.3.2011 passed in Cr. Misc.no.3669/2011, in place of Chief Judicial
Magistrate, Rohtas at Sasaram, it would be read as Sub divisional
Judicial Magistrate, Bikramganj District Rohtas at Sasaram.
Accordingly, order dated 17.3.2011 passed in Cr.
Misc.no.3669/2011stands modified to the above extent.
Let this order be communicated to the Sub divisional
Judicial Magistrate, Bikramganj District Rohtas at Sasaram in
Suryapura P.S. Case no. 57 of 2010 through FAX at the cost of the
petitioner.
shahid (Hemant Kumar Srivastava,J)