IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.45195 of 2010
PINTU MAHTO @ TUNTUN MAHTO
Versus
THE STATE OF BIHAR
-----------
04/ 28.04.2011 In the fifth line of the last paragraph of the order
dated 18.04.2011, let the words “Kouwakol (Rupau) P.S.
Case No. 131” be corrected to be read as “Kouwakol
(Rupau) P.S. Case No. 131 of 2001”.
Accordingly, the order dated 18.04.2011 is
modified to the extent above.
Let the order be communicated to the Court of
C.J.M., Nawada in connection with Kouwakol (Rupau) P.S.
Case No. 131 of 2001 at the cost of the office.
Vikash (Mandhata Singh, J.)