IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.1087 of 2010
1. CHIRANJIB PODDAR
2. RAJDEEP PODDAR
3. BELA PODDAR &
4. BALRAM PODDAR, ALL RESIDENT OF BC 29/1, SECTOR 1, SALT
LAKE CITY, BIDHANNAGAR KOLKATA.
Versus
SITA NATH DEY RESIDENT OFF 19/06, KARUNAMOYEE
SALT LAKE, KOLKATTA.
-----------
4 03.12.2010. The matter has come to this Court under the heading
‘To be mentioned’ on the ground that in para 3 of order no.3 dated
26.11.2010, passed by this Court mentions the word ‘pending’,
though the case in question i.e. North Bidhannagar Police Station
Case No. 155 of 2001 has already been disposed of.
In view of the above, let the word ‘pending’ be ignored.
Office is directed to fax this order as well as orders
dated 26.11.2010 & 4.11.2010 to the court of Sub-divisional Judicial
Magistrate, Patna or court in seisin of Complaint case no. 2105C of
2005 at the cost of petitioners.
Shashi (Samarendra Pratap Singh, J.)