IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21280 of 2011
Sukhdeo Rai @ Sukdeo Rai
Versus
The State Of Bihar
-----------
03/ 09.08.2011 It is pointed out by learned counsel for the petitioner that
in the prayer portion of the application in place of Chhatauni P.S.
Case no. 12 of 2010, it has advertently been typed as Chhatauni P.S.
Case no. 12 of 2011.
Learned counsel for the petitioner is permitted to make
necessary correction in the prayer portion of his application within
the course of the day.
In that view of the matter, in the order dated 21.7.2011 in
place of Chhatauni P.S. Case no. 12 of 2011, it should be read as
Chhatauni P.S. Case no. 12 of 2010.
Let this order be communicated to the Chief Judicial
Magistrate, Motihari, East Champaran in Chhatauni P.S. Case no. 12
of 2010 through FAX at the cost of the petitioner.
shahid (Hemant Kumar Srivastava,J)