High Court Patna High Court - Orders

Sahdeo Prasad & Ors. vs The State Of Bihar on 26 September, 2011

Patna High Court – Orders
Sahdeo Prasad & Ors. vs The State Of Bihar on 26 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.27181 of 2011
                                      Sahdeo Prasad & Ors.
                                              Versus
                                       The State Of Bihar
                                             ******

03/- 26.09.2011 This application has been placed under the

heading ‘To be mentioned’ at the instance of the

petitioners.

Learned counsel for the petitioners is

permitted to make necessary correction in the third line

of second paragraph of order dated 06.09.2011. In

place of court concerned the word ‘Nawada’ the word

‘Nalanda at Biharsharif’ be treated inserted and

accordingly acted upon.

Rule be made returnable within six weeks

from today.

Let a copy of this order be communicated to

Chief Judicial Magistrate, Nalanda at Biharsharif, in

connection with Bihar P.S. Case No. 103/2011,

through Fax at the cost of the petitioners.

( Akhilesh Chandra, J.)
Rajeev/