IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45154 of 2010
Harendra Kumar
Versus
The State Of Bihar
-----------
03. 27.07.2011 Learned counsel for the petitioner is directed to
correct the prayer portion of the petition.
In the Serial No.2 in the last Paragraph of the
order dated 21.4.2011, let the “Bihta P. S. Case No.322 of
2010” be corrected to read as “Bihta P. S. Case No.322 of
2009”.
Further four weeks’ time is granted to the
petitioner to surrender in the court below.
Let this order along with order dated 21.4.2011
be communicated to the court below through fax at the cost
of the petitioner.
Vikash (Mandhata Singh, J.)