High Court Patna High Court - Orders

Kamlesh Yadav vs The State Of Bihar on 6 April, 2011

Patna High Court – Orders
Kamlesh Yadav vs The State Of Bihar on 6 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.11689 of 2011
                                      KAMLESH YADAV
                                                 Versus
                                    THE STATE OF BIHAR
                                      ----------

02/ 06.04.2011 Heard.

It is pointed out by the learned counsel for the petitioner that

due to typing mistake in prayer portion of Cr. Misc. no. 3669/2011 in

place of Sub divisional Judicial Magistrate, Bikramganj District

Rohtas at Sasaram, it has wrongly been typed as Chief Judicial

Magistrate, Rohtas, Sasaram as a result of which in order dated

17.3.2011 in the above stated criminal miscellaneous, the same

mistake has occurred.

Learned counsel for the petitioners is permitted to make

necessary correction in prayer portion of Cr. Misc.no.3669/2011

within the course of the day.

Accordingly, this application is allowed and in order dated

17.3.2011 passed in Cr. Misc.no.3669/2011, in place of Chief Judicial

Magistrate, Rohtas at Sasaram, it would be read as Sub divisional

Judicial Magistrate, Bikramganj District Rohtas at Sasaram.

Accordingly, order dated 17.3.2011 passed in Cr.

Misc.no.3669/2011stands modified to the above extent.

Let this order be communicated to the Sub divisional

Judicial Magistrate, Bikramganj District Rohtas at Sasaram in

Suryapura P.S. Case no. 57 of 2010 through FAX at the cost of the

petitioner.

      shahid                                                  (Hemant Kumar Srivastava,J)