IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.229 of 2011
Tinku Kumar @ Sanjay Kumar
Versus
The State Of Bihar & Anr.
-----------
3 14.07.2011 The case has come at the instance of the
petitioner.
Learned counsel for the petitioner submits that
due to inadvertence in the second paragraph of the order
dated 03.05.2011 the words “38 bags” has been mentioned
in place of “148 bags”.
Let the words “38 bags” in the order dated
03.05.2011 be read as “148 bags”.
The order dated 03.05.2011 stands modified to
the above extent.
Let the order be communicated to the Court of
Chief Judicial Magistrate, Lakhisarai in connection with
Lakhisarai P.S. Case No. 39 of 2011 through FAX on the
cost being deposited by the petitioner.
Manish/- ( Shailesh Kumar Sinha,J.)