IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22564 of 2011
Nagendra Rai @ Kariyayawa, son of Late Lochan Rai
Versus
The State Of Bihar
-----------
2. 13.7.2011 Due to inadvertence of learned counsel, the
Sessions Trial has wrongly been mentioned as “Sessions
Trial No. 208 of 2010” whereas it should have been
“Sessions Trial No. 308 of 2010”
Let the Sessions Trial No. 308 of 2010 be read in
place of Sessions Trial No. 208 of 2010.
The order dated 11.5.2011 passed in Cr. Misc.
No. 16682 is modified to the extent indicated above.
Let this order be communicated to the court of
F.T.C-2, Saran, at Chapra, in Sessions Trial No. 308 of 2010
arising out of Sonepur P.S. Case No. 120 of 2007, through
FAX at the cost of the petitioner.
Application stands allowed.
( Anjana Prakash, J.)
S.Ali