IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22617 of 2011
Suraj Vishwakarma @ Jyoti Ishwakarma
Versus
The State Of Bihar
-----------
3. 20.9.2011 In the order dated 5.8.2011 the particulars of the
case and the name of the Presiding Officer has not been
mentioned in the last line.
The order is modified to the extent that the name of
the case be read as “Bodh Gaya P.S. case No.36 of 2011”
and the name of the Presiding Officer be read as “Chief
Judicial Magistrate, Gaya”.
Let the order be communicated to the court of Chief
Judicial Magistrate, Gaya in connection with Bodh Gaya P.S.
case No.36 of 2011 through fax at the cost of the petitioner.
Narendra/ ( Anjana Prakash, J. )