High Court Patna High Court - Orders

Sukhdeo Rai @ Sukdeo Rai vs The State Of Bihar on 9 August, 2011

Patna High Court – Orders
Sukhdeo Rai @ Sukdeo Rai vs The State Of Bihar on 9 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.21280 of 2011
                                   Sukhdeo Rai @ Sukdeo Rai
                                              Versus
                                       The State Of Bihar
                                             -----------

03/ 09.08.2011 It is pointed out by learned counsel for the petitioner that

in the prayer portion of the application in place of Chhatauni P.S.

Case no. 12 of 2010, it has advertently been typed as Chhatauni P.S.

Case no. 12 of 2011.

Learned counsel for the petitioner is permitted to make

necessary correction in the prayer portion of his application within

the course of the day.

In that view of the matter, in the order dated 21.7.2011 in

place of Chhatauni P.S. Case no. 12 of 2011, it should be read as

Chhatauni P.S. Case no. 12 of 2010.

Let this order be communicated to the Chief Judicial

Magistrate, Motihari, East Champaran in Chhatauni P.S. Case no. 12

of 2010 through FAX at the cost of the petitioner.

      shahid                                              (Hemant Kumar Srivastava,J)