IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13040 of 2010
BITLI DEVI .
Versus
THE STATE OF BIHAR .
3 30.6.2010
This matter has been placed for
correction/modification in the order dated 19.5.2010. In the
last paragraph the police case has wrongly been mentioned
as Samastipur (M) P.S. case no. 275 of 2009 in place of
Samastipur (M) P.S. case no. 725 of 2009. Let it be
corrected and modified as Samastipur (M) P.S. case No.725
of 2009.
The time earlier granted to the petitioner for
surrendering before the Court below is extended by four
weeks’ more from today.
The order is modified to this extent.
Let this order be faxed to the Court of Chief
Judicial Magistrate, Samastipur in connection with
Samastipur (M) P.S. case no. 725 of 2009 at the cost of the
petitioner.
(Mridula Mishra,J.)
Akumar