IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12613 of 2011
LALLAN DWIVEDI
Versus
THE STATE OF BIHAR
-----------
3. 29.04.2011. Learned counsel for the petitioner
is permitted to make necessary correction in
prayer portion of the petition.
Let the last portion of the order
dated 22.04.2011 be read as the learned
S.D.J.M., Sikaharana at Motihari.
Let the order dated 22.04.2011 be
modified to the extent indicated above.
Let the order be faxed to the
learned S.D.J.M., Sikaharana at Motihari at
the cost of the petitioner.
U. K. ( Dinesh Kumar Singh, J)