High Court Patna High Court - Orders

Ramashish Prasad &Amp; Ors vs The State Of Bihar on 20 July, 2010

Patna High Court – Orders
Ramashish Prasad &Amp; Ors vs The State Of Bihar on 20 July, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           Cr.Misc. No.26049 of 2010
              1.   RAMASHISH PRASAD son of late Rameshwar Prasad
              2.   Sudesh Yadav, son of late Mohan Prasad
              3.   Baldeo Prasad son of late Shinandan Prasad
              4.   Vijay Prasad son of Raghunandan Yadav--------------Petitioners.
                                                        Versus
                                             THE STATE OF BIHAR .
                                                      -----------

2. 20.7.2010 This application has been filed for modification of the order

dated 30.6.3010 passed in Cr. Misc. no.20949 of 2010. It is stated that

in the second paragraph of the aforesaid order in place of Sub Divisional

Judicial Magistrate, Nalanda, Biharsharif, it should be Addl. Chief

Judicial Magistrate, Hilsa, Nalanda.

Accordingly, this application is allowed and the order dated

30.6.2010 passed in Cr. Misc. no.20949 of 2010 is modified to the

extent that in place of Sub Divisional Judicial Magistrate, Nalanda,

Biharsharif, it should be read as Addl. Chief Judicial Magistrate, Hilsa,

Nalanda. Time for surrendering in the court below by the petitioners is

extended by one month more.

Let this order as well as the order dated 30.6.2010 passed in

Cr. Misc. no.20949 of 2010 be sent to the court below through fax at the

cost of the petitioners.

      Sudip                                                ( Mandhata Singh,J )