IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12681 of 2011
Jai Mangal Thakur @ Shivaji & Anr.
Versus
The State Of Bihar
-----------
03 04.11.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
It is pointed out by learned counsel for the petitioners
that in prayer portion of petition, in place of Patahi P.S. Case No. 05
of 2000, it has inadvertently been typed as Madhuban P.S. Case No.
05 of 2000 and on account of the aforesaid mistake the same defect
has also occurred in order no. 2 dated 04.05.2011 passed in Cr. Misc.
No. 12681 of 2011.
Learned counsel for the petitioners is permitted to make
necessary correction in his application within course of the day and
similarly, in stead of Madhuban P.S. Case No. 05 of 2000, it be read
as Patahi P.S. Case No. 05 of 2000 in order no. 2 dated 04.05.2011
passed in Cr. Misc. No. 12681 of 2011.
Let this order be communicated to the court of Chief
Judicial Magistrate, East Champaran at Motihari in connection with
Patahi P.S. Case No. 05 of 2000 through FAX at the cost of the
petitioners.
SHAHZAD ( Hemant Kumar Srivastava, J.)