IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31369 of 2011
=============================================
Ramawatar Manjhi
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
2 14-09-2011 In the last paragraph of the order dated 11.08.2011 passed in
Cr. Misc. No. 42775 of 2010, let the words “to the satisfaction of Chief
Judicial Magistrate, Munger in Havelikharagpur P.S. Case No. 146 of 2010”
be corrected to be read as “to the satisfaction of Special Judge, Vigilance-II,
Patna in connection with Special Case No. 29 of 2010”.
Let the time to surrender of the above named petitioner be
further extended by one month from the date of receipt/production of a copy
of this order.
Accordingly, the modification application is disposed of.
Let the order be communicated through Fax at the cost of the
petitioner.
Accordingly, the modification application is disposed of.
Let the order be communicated through Fax at the cost of the
petitioner in the Court of Special Judge, Vigilance-II, Patna in connection
with Special Case No. 29 of 2010.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-