IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32870 of 2010
MUKESH PASWAN & ORS
Versus
STATE OF BIHAR
-----------
03/ 26.11.2010 Learned counsel for the petitioners points out that in the last
portion of order dated 29.10.2010, it has wrongly been typed” to the
satisfaction of learned J.M., Ist Class, Begusarai”, in place of ACJM,
Rosera, Dist. Samastipur.
Let ACJM, Rosera Dist. Samastipur be read in place of
learned J.M., Ist Class, Begusarai in the order dated 29.10.2010.
The time for surrender is extended for four weeks from
today.
Let this order as well as order dated 29.10.2010 be
communicated to the court of ACJM, Rosera, Dist. Samastipur in CR
Case no.870 of 2006 arising out of Hathauri P.S. Case No.55/2001
through Fax at the cost of the petitioners.
shahid (Hemant Kumar Srivastava,J))