IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.6 of 2008
ARJUN HEMBRAM
Versus
THE STATE OF BIHAR
-----------
7 28-02-2011 It appears that I.A. no. 244/2011 filed in Cr.
Appeal No.6 of 2008 was considered and allowed on
14-02-2011 by ordering for stay of realization of fine
from the appellant but due to mistake of the concerned
P.A. the said order was typed in the records of Cr.
Appeal No. 3 of 2008 (Prakash Yadav Vs the State of
Bihar) which is analogous to Cr. Appeal No. 6 of 2008.
In view of aforesaid facts, let the order dated
14-02-2011 recorded as order No. 4 in Cr. Appeal No. 3
of 2008 be treated to have been deleted from the records
of that appeal and it will be treated as order No.6 passed
on 14-02-2011 in Cr. Appeal No. 6 of 2008, i.e., the
present appeal.
If cost is deposited, let this order be
communicated to Additional Sessions Judge, Fast Track
Court, V, Jamui in connection with Sessions Trial no.
583/2004.
(Shiva Kirti Singh, J.)
BKS/- (Gopal Prasad, J.)