IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1230 of 2010
MD.NAUSHAD
Versus
STATE OF BIHAR
-----------
05. 01.12.2010 This matter has been listed at the instance of the
petitioner.
Heard both sides.
It has been pointed out that in the last paragraph of
the order dated 27.10.2010 G.R.Case no. 4219/98 has wrongly
been typed in place of G.R. Case no. 4219 of 2008. Learned
counsel in this regard refers to paragraph no.1 of the application.
It appears therefrom that the G.R. case no. would be 4219 of
2008. Accordingly the G.R. case no. 4219/98 appearing in last
paragraph of the order dated 27.10.2010 passed in Cr. Rev. no.
1230 of 2010 shall be read as G.R. case no. 4219 of 2008.
The order dated 27.10.2010 is modified/clarified to
that extent only.
Let the present order be communicated to the Court
of Principal Magistrate, J.J.Board, Bhagalpur in G.R. Case no.
4219 of 2008 through FAX at the cost to be deposited by the
petitioner.
Sym ( Kishore K. Mandal, J.)