High Court Patna High Court - Orders

Chandra Shekhar Manjhi vs The State Of Bihar on 1 March, 2011

Patna High Court – Orders
Chandra Shekhar Manjhi vs The State Of Bihar on 1 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.690 of 2011
                             CHANDRA SHEKHAR MANJHI
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

3 01.03.2011 It is pointed out by learned counsel for the petitioner

that in second and fourth paragraphs of the order dated

10.02.2011, in place of “Ariari P.S. Case No. 91 of 2009”, it has

wrongly been typed as “Ariari P.S. Case No. 91 of 2010”

In view of the aforesaid submissions, let in second and

fourth paragraphs of the order dated 10.02.2011, in place of

“Ariari P.S. Case No. 91 of 2010” be read as “Ariari P.S. Case

No. 91 of 2009”,

The order dated 10.02.2011 is modified to the extent

mentioned above.

Let the order be communicated to the court of Chief

Judicial Magistrate, Sheikhpura through fax at the cost of the

state in connection with Ariari P.S. Case No. 91 of 2009.

         AKV/-                               (Hemant Kumar Srivastava,J.)