IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.904 of 2011
Jagdish Raut
Versus
The State of Bihar & Anr.
-----------
3 12.09.2011 The learned counsel for the petitioner is
permitted to correct the date of the order, which has
been mentioned in paragraph nos. 1 & 2 in I.A.No.1851
of 2011.
It is submitted that due to inadvertence,
requisites could not be filed for issuance of notice on
opposite party no.2 in pursuance to the orders dated
28.07.2011 passed in Cr. Rev. No.904/11.
It is further submitted that the order will be
complied by 16.09.2011.
I.A. No.1851/2011 is allowed and Cr. Rev.
No.904/2011 is restored to its original file.
V.K. Pandey ( Amaresh Kumar Lal, J.)