High Court Patna High Court - Orders

Nitesh Shwet Kamal @ Banty Singh vs The State Of Bihar on 31 January, 2011

Patna High Court – Orders
Nitesh Shwet Kamal @ Banty Singh vs The State Of Bihar on 31 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.3783 of 2011
                          NITESH SHWET KAMAL @ BANTY SINGH
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

2 31.01.2011 It appears from perusal of the record that in

paragraph-2 of this petition, it has been pleaded by the

petitioner that earlier Cr. Misc. No. 27617 of 2010 had been

filed on behalf of the petitioner but the aforesaid petition was

dismissed as withdrawn.

The office has reported that a clarification should

be asked for, from the petitioner in respect of aforesaid

averment made in Paragraph-1 of this petition.

The petitioner has given an explanation that

earlier the aforesaid Cr. Misc. Case was filed on behalf of

the petitioner but due to typing mistake, in Paragraph-1 as

well as in the prayer portion of the aforesaid Cr. Misc. Case,

in place of “Nawkothi P.S. Case No. 47 of 2009”, it was

wrongly typed as “Begusarai Nagar P.S. Case No. 280 of

2009” but when the aforesaid mistake came to the notice of

the petitioner, the petitioner withdrew the aforesaid bail

petition.

In view of the aforesaid explanation, the defect as

pointed out by the office is ignored.

Let this Cr. Misc. Case be listed under the

heading for admission.

AKV/-                                            ( Hemant Kumar Srivastava,J.)