IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22383 of 2010
DEVAN KUMAR SAHNI
Versus
STATE OF BIHAR
-----------
3. 14.7.2010 The order dated 2.7.2010 is modified to
the extent that the number of Criminal
Miscellaneous application be corrected to read as
22383 of 2010 and the name of the petitioner be
corrected to read as Devan Kumar Sahni.
Let the order be communicated through
FAX to the Court of the Chief Judicial Magistrate,
Muzaffarpur in connection with Gaighat P.S. Case
No. 94 of 2010, at the cost of the petitioner.
The office is directed to bring this order
appropriately to the attention of the concerned
Bench before which Cr. Misc. No. 22385 of 2010
(Ram Briksha Mandal Vs. State of Bihar) be listed for
appropriate necessary orders as otherwise due to
incorrect pronouncement the software of the Court
may not recognize any new order in Cr. Misc. No.
22385 of 2010.
P. Kumar ( Navin Sinha, J.)