IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5398 of 2011
GHANSHYAM MURARI
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.5403 of 2011
MANOJ PASWAN AND ANR.
Versus
THE STATE OF BIHAR
-----------
3. 14.03.2011. Let the last portion of the order
dated 28.02.2011 be read as “Judicial
Magistrate, Ist Class, Patna City” in stead
of “Chief Judicial Magistrate, Patna”.
The aforesaid mistake perpetuated in
the order dated 28.02.2011 since it was
wrongly mentioned in prayer portion of
petition.
Learned counsel for the petitioners
is permitted to make necessary correction in
prayer portion of the petition.
Let the order dated 28.02.2011 stand
corrected to the extent indicated above.
Let the order be faxed to the
learned J.M.Ist Class, Patna City in
Complaint Case No. 844(C) of 2009 at the
cost of the petitioners.
U. K. ( Dinesh Kumar Singh, J)