IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2531 of 2011
SIKANDAR YADAV
Versus
THE STATE OF BIHAR
-----------
3 16.03.2011 It is pointed out by learned counsel for the petitioner
that in the Order No. 2, dated 09.03.2011, inadvertently,
“Forbesganj P.S. Case No. 315 of 2010” has been typed in
place of “Forbesganj P.S. Case No. 315 of 2009”.
Accordingly, the order is modified to the extent that in
order No. 2 dated 09.03.2011, “Forbesganj P.S. Case No. 315
of 2009” be read in place of “Forbesganj P.S. Case No. 315 of
2010”
Let the order be communicated to the court of Chief
Judicial Magistrate, Araria in connection with Forbesganj P.S.
Case No. 315 of 2009.
AKV/- (Hemant Kumar Srivastava,J.)