IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.650 of 2010
Ajay Kumar Jha
Versus
State Of Bihar & Anr
-----------
03 16.08.2011 The matter has been placed under the heading „To Be
Mentioned‟ for notice that in previous order, the date of the order and
order number have not been mentioned.
Learned counsel for the petitioner submits that the order
was passed on 08.08.2011. Let the date 08.08.2011 and order no. 2 be
read as the date of the order by which it has been mentioned that:-
“This application will be heard alongwith Cr. Revision
No. 298/10.
The Opposite Party no. 2 has appeared in this case
through Vakalatnama.
Let a copy of this petition with all Annexures be served
upon Mr. Jyoti Ranjan Jha, learned counsel for opposite party no. 2 by
tomorrow.
Put up this case for admission on 11.08.2011 as prayed
for.”
As prayed for, put up this case for admission on 24 th of
August, 2011 within top ten cases alongwith Cr. Revision No. 298 of
2010.
(Amaresh Kumar Lal, J.)
Safik