High Court Patna High Court - Orders

Mahesh Patwa vs State Of Bihar on 6 August, 2010

Patna High Court – Orders
Mahesh Patwa vs State Of Bihar on 6 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.1114 of 2010
                                     MAHESH PATWA
                                           Versus
                                     STATE OF BIHAR
                                         -----------

03 06.08.2010 This matter has been listed at the instance of the

petitioner under the heading ‘To Be Mentioned’.

Heard learned counsel for the petitioner and the State.

Learned counsel for the petitioner submits that the

penultimate paragraph of the order dated 28.07.2010 may be

interpreted in more than one ways. He, therefore, prays that

direction may be issued that the sentence(s) so reduced by this

Court would run concurrently.

Learned counsel for the State has no objection.

Accordingly, it is clarified that sentence under

Sections 379/461 of the Penal Code reduced to R.I. for 18 months

shall run concurrently.

The order dated 28.07.2010 stands clarified to that

extent only.

Sym                                                         ( Kishore K. Mandal, J.)