High Court Patna High Court - Orders

Bitli Devi vs The State Of Bihar on 30 June, 2010

Patna High Court – Orders
Bitli Devi vs The State Of Bihar on 30 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.13040 of 2010
                                       BITLI DEVI .
                                          Versus
                               THE STATE OF BIHAR .

3   30.6.2010

This matter has been placed for

correction/modification in the order dated 19.5.2010. In the

last paragraph the police case has wrongly been mentioned

as Samastipur (M) P.S. case no. 275 of 2009 in place of

Samastipur (M) P.S. case no. 725 of 2009. Let it be

corrected and modified as Samastipur (M) P.S. case No.725

of 2009.

The time earlier granted to the petitioner for

surrendering before the Court below is extended by four

weeks’ more from today.

The order is modified to this extent.

Let this order be faxed to the Court of Chief

Judicial Magistrate, Samastipur in connection with

Samastipur (M) P.S. case no. 725 of 2009 at the cost of the

petitioner.

(Mridula Mishra,J.)

Akumar