IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23773 of 2008
BAIJUN TUDDU
Versus
THE STATE OF BIHAR
– – – –
3. 14.7.2008 Let the words and figures “Complaint
Case No.32 of 2007” appearing in the order
dated 1.7.2008 be deleted to be replaced by
Mansahi P. S. case No. 32 of 2007.
Let this order be communicated to the
Chief Judicial Magistrate, Katihar, through
Fax at the cost of the petitioner
Kanth
( Dharnidhar Jha, J.)