IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.40724 of 2010
Ajay Kumar @ Tunna
Versus
State Of Bihar
-----------
4/ 20.07.2011 In the eleventh line of last paragraph of the order
dated 27.06.2011, let the word “Dandapur” be corrected to
be read as “Danapur”.
Let the time to surrender of the above named
petitioner passed in the order dated 27.06.2011 be extended
by four weeks from the date of receipt/production of a copy
of this order in connection with Danapur P.S. Case No. 417
of 2006 pending in the court of A.C.J.M., Danapur (Patna).
Let the order be communicated through Fax at
the cost of the petitioner.
shail (Mandhata Singh, J.)