IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20672 of 2011
Prithvi Giri
Versus
The State Of Bihar
with
Cr.Misc. No.22379 of 2011
Surendra Ram
Versus
The State Of Bihar
-----------
3 25-07-2011 It is pointed out by learned counsel for the petitioners
that in the first paragraph of order No. 2 dated 18.07.2011, in
place of “Dumariya Ghat”, it has inadvertently been typed as
“Dumariyaganj”.
The order No. 2 dated 18.07.2011 is corrected to the
extent that “Dumariyaganj” mentioned in the first paragraph of
the order, be read as “Dumariya Ghat.”
Let the order be communicated to the court of Chief
Judicial Magistrate, Motihari, East Champaran in connection with
Dumariya Ghat P.S. Case No. 05 of 2011 through fax at the cost
of the state.
AKV/- ( Hemant Kumar Srivastava,J.)