High Court Patna High Court - Orders

Narendra Singh vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Narendra Singh vs The State Of Bihar on 26 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.22120 of 2011
                                           Narendra Singh
                                                Versus
                                       The State Of Bihar
                                   ----------------------------------

03 26.08.2011 It is pointed out by learned counsel for the petitioner that in

prayer portion in place of Sessions Trial No. 52 of 1993/143 of 2009,

it has wrongly been typed as Sessions Trial No. 52 of 1993/143 of

1989 and the same defect has also occurred in last paragraph of order

dated 08.08.2011.

Learned counsel for the petitioner is permitted to make

necessary correction in prayer portion of his application within course

of the day. Similarly, in order dated 08.08.2011, in place of Sessions

Trial No. 52 of 1993/143 of 1989, it would be read as Sessions Trial

No. 52 of 1993/143 of 2009.

Let this order be communicated to the court of Additional

Sessions Judge, Fast Track Court-IV, Aurangabad in connection with

Sessions Trial No. 52 of 1993/143 of 2009 arising out of Aurangabad

Town P.S. Case No. 354 of 1992 through FAX at the cost of the

petitioner.

     SHAHZAD                            (Hemant Kumar Srivastava, J)