IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5892 of 2011
1. Mangal Singh @ Ram Kumar Singh son of Late Ravindra Sharma,
resident of village Baba Asthan, P.S. Athmalgola, District Patna
2. Jayant Prakash son of Lalan Singh resident of village Rupas
Kamarapar, P.S. Athmalgola, District Patna .... Petitioners
Versus
1. THE STATE OF BIHAR
2. Sri Surendra Kumar, Assistant Electrical Engineer, Baktiyarpur,
District Patna ....... ............ . Opposite parties
-----------
02/ 14.02.2011 Heard learned counsel for the petitioners and the
State.
This modification application is also disposed of
exactly in the same terms, which is contained in order no.
02 dated 29.10.2010, passed in Cr. Misc. No. 39428 of
2010.
Let this order be communicated to the court of
A.C.J.M., Barh in connection with Athmalgola P.S. Case
No. 107 of 2009 through fax on payment of usual charges
by the petitioners.
Arjun/ ( V. N. Sinha, J.)