IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.19667 of 2011
Chandra Bhushan Sinha
Versus
The State Of Bihar
-----------
3/ 12.07.2011 In the fourth paragraph of the order dated
04.07.2011, let the words “in the event of arrest or
surrender” and “subject to condition as laid down under
section 438(2) of the Cr. P.C.” be deleted and also in the
second line of the same paragraph, the reference
“Rs.30,000/-” be corrected to be read as “Rs.40,000/-“.
Accordingly, the order dated 04.07.2011 is
modified to the extent above.
Let the order be communicated through Fax at
the cost of petitioner in connection with Jadia P.S. Case No.
07 of 2011 pending in the Court of C.J.M., Supaul.
shail (Mandhata Singh, J.)