IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.1263 of 2010
RAM DAYAL SHARMA .
Versus
THE STATE OF BIHAR & ANR .
-----------
04. 28.03.2011 Learned counsel for the State is present.
This case has come at the instance of the
petitioner.
It is submitted that in the last paragraph
of the order dated 03.03.2011, due to inadvertence the
Trial no. 1831 of 2010 has wrongly been typed in place of
299 of 2010.
Let the Trial no. 299 of 2010 be read in
place of 1831 of 2010.
The time for surrender in the court below
is extended by another three weeks from today.
The order dated 03.03.2011 is modified to
the above extent.
Let a copy of this order be communicated
to the court of Judicial Magistrate, First Class, Jehanabad
in connection with Complaint Case No. 851 of 2009
through fax at the cost being deposited by the petitioner.
Jagdish/- ( Shailesh Kumar Sinha,J.)