IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30012 of 2010
SONU KUMAR BARI
Versus
THE STATE OF BIHAR
-----------
4. 27.1.2011 In the order dated 14.9.2010 inadvertently it has
been ordered that the case be committed to the court of
Sessions immediately even though it is not a Sessions trial
case.
The order dated 14.9.2010 is modified to that
extent.
Let the order be communicated to the court of
Chief Judicial Magistrate, Madhubani in connection with
Madhubani Town P.S. case No.333 of 2009 through fax at the
cost of the petitioner.
Narendra/ ( Anjana Prakash, J. )