High Court Jharkhand High Court

Nandu Mahto & Anr vs State Of Jharkhand on 28 July, 2011

Jharkhand High Court
Nandu Mahto & Anr vs State Of Jharkhand on 28 July, 2011
        IN   THE      HIGH COURT OF JHARKHAND AT RANCHI
                            B. A. No. 4532 of 2011
        1. Nandu Mahto
        2. Mahendra Sao @ Mahendra Shah                   .... ...      Petitioners
                                      Versus
        The State of Jharkhand                             ..... ...    Opposite Party
                                   --------
               CORAM         :     HON'BLE MR. JUSTICE H. C. MISHRA
                                   ------
        For the Petitioners        :        Mr. Devesh Krishan, Advocate
        For the State              :        Mr. S. Maji, A.P.P.
                                   ------
                 I.A. No. 1428 of 2011

3/ 28.07.2011

Learned counsel for the petitioners points out that in paragraph-4 of
the order dated 15.7.2011, it has wrongly been mentioned as “Sessions Judge at
Garhwa” which should be “Chief Judicial Magistrate, Garhwa” and “(S.T. No. 35/
2011)” needs to be deleted as the cases of the petitioners have not been committed
to the Court of Session.

Accordingly, let “(S.T. No. 35/ 2011)” occurring in the order dated
15.7.2011 be deleted and the words “learned Sessions Judge at Garhwa” occurring
in paragraph no. 4 therein be read as “Chief Judicial Magistrate, Garhwa”.

The order dated 15.7.2011 is modified to the extent aforesaid.
The aforesaid interlocutory application stands disposed of.

( H. C. Mishra, J.)
B.S.