Patna High Court – Orders
Lalan Sahani vs The State Of Bihar on 19 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.12247 of 2011 Upendra Rai Versus The State Of Bihar with Cr.Misc. No.15402 of 2011 Rajesh Kumar Versus The State Of Bihar with Cr.Misc. No.17028 of 2011 Lalan Sahani Versus The State Of Bihar with Cr.Misc. No.15770 of 2011 Shivshankar Baitha Versus The State Of Bihar with Cr.Misc. No.17988 of 2011 Birendra Rai Versus The State Of Bihar with Cr.Misc. No.18813 of 2011 Umesh Bhagat Versus The State Of Bihar with Cr.Misc. No.15595 of 2011 Ravi Shankar Sahani Versus The State Of Bihar -----------
04/ 19.07.2011 It is pointed out by learned counsel for the petitioners that
aforesaid criminal miscellaneous cases were disposed of on 14.7.2011
but due to typing mistake 24.6.2011 has been typed in place of
14.7.2011.
Let 14.7.2011 be read in place of 24.6.2011 in order no.3.
Let this order be communicated to court of the Chief
Judicial Magistrate, Muzaffarpur in Ahiyapur P.S. Case no. 420/2010.
shahid (Hemant Kumar Srivastava,J)