High Court Patna High Court - Orders

Suraj Rai vs The State Of Bihar on 29 September, 2011

Patna High Court – Orders
Suraj Rai vs The State Of Bihar on 29 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.28905 of 2011
                                                   Suraj Rai
                                                     Versus
                                            The State Of Bihar
                                        ----------------------------------

03. 29.09.2011 This application has been brought under the

heading ‘To be mentioned’ at the instance of the

petitioner.

Vide order dated 19.09.2011, petitioner has

been granted the privilege but in second line of third

paragraph the order words ‘in the event of filing an

application before the court below stating such

intention and start making payment’ and in last but one

line the words ‘or any default in payment’ has wrongly

been typed.

Let it be treated deleted and accordingly

communicated to the court of Chief Judicial

Magistrate, Vaishali at Hajipur, in connection with

Mahua P.S. Case No. 118/2011, through Fax at the cost

of the petitioner.

Rajeev/- ( Akhilesh Chandra, J.)