High Court Patna High Court - Orders

Dilip Mukhiya vs State Of Bihar on 16 March, 2011

Patna High Court – Orders
Dilip Mukhiya vs State Of Bihar on 16 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.30350 of 2010
                                       DILIP MUKHIYA
                                              Versus
                                       STATE OF BIHAR
                                            -----------

5. 16.3.2011. Perused the explanation of the office which is kept at

flag ‘A’. From the explanation, it is evident that due to mistake

committed by the office of the Superintendent of Police, East

Champaran, Motihari error has occurred by the office in placing the

case under the heading ‘For Admission’.

Accordingly, list this case under the heading ‘For

Admission’ even in absence of antecedent report of the petitioner.

Md.S.                                          ( Rakesh Kumar, J.)