IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2561 of 2011
SANJEEV KUMAR @ VISHWAMITRA
Versus
THE STATE OF BIHAR
-----------
03 26.03.2011 A modification petition has been filed stating
therein that in prayer portion the name of Judicial Magistrate
has wrongly been typed as Sudhanshu Sinha in place of
Sudhir Sinha and, accordingly, it has been prayed to permit
the petitioner to make necessary correction in prayer portion
of his application.
It would appear from perusal of the record that
the petitioner was granted privilege of bail vide order no. 2
dated 10.03.2011 and in last paragraph of the above stated
order the name of Judicial Magistrate has been typed as Sri
Sudhanshu Sinha.
In the aforesaid circumstance, learned counsel
for the petitioner is permitted to make necessary correction in
prayer portion of his application and similarly in Order No. 2
dated 10.03.2011 in place of Sri Sudhanshu Sinha it should be
read as ‘Sri Sudhir Sinha’.
Let this order be communicated to the court of
Sri Sudhir Sinha, Judicial Magistrate, 1st Class, Vaishali at
Hajipur in connection with Hajipur Town (Industrial Area)
P.S. Case No. 337 of 2003 through fax at the cost of the
petitioner.
Shahzad ( Hemant Kumar Srivastava, J.)