High Court Patna High Court - Orders

Suresh Prasad vs State Of Bihar &Amp; Anr on 21 December, 2010

Patna High Court – Orders
Suresh Prasad vs State Of Bihar &Amp; Anr on 21 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.14890 of 2003
                                    SURESH PRASAD
                                            Versus
                                STATE OF BIHAR & ANR
                                          -----------

09/ 21.12.2010 By order dated 29.3.2004, a Bench of this Court

while issuing the notice to the opposite party no. 2 was pleased

to stay the further proceedings in the Complaint case in question.

However, due to inadvertence and by way of typographical error

the Complaint case was incorrectly mentioned as Complaint

Case No. 26(M) of 2002 in place of Complaint Case No. 26(M)

of 2000 which is the subject matter of the present proceedings.

Subsequently, the application was admitted on 1.9.2004 and

the interim order passed on 29.3.2004 was allowed to continue.

By another order dated 27.10.2010 a Bench of this Court had

summoned the lower court record of the present proceedings.

Again due to inadvertence and oversight the office directed for

sending of the lower court record in connection with Complaint

case No. 26(M) of 2002 apparently acting on the basis of the

order dated 29.3.2004 in place of Complaint Case No. 26(M) of

2000 which is the correct case and the subject matter of the

present proceedings. Pursuant to the order of this Court dated

27.10.2010 the lower court record in Complaint Case No. 26(M)

of 2002 has since been received. The mistake was detected

during the course of consideration.

In view of the apparent mistake as noted
2

hereinabove, let the lower court record in Complaint Case No.

26(M) of 2002 be returned to the court concerned and lower

court record in Complaint Case No. 26(M) of 2000 may be

called for and be placed with the present proceedings in terms of

the direction contained in the order dated 27.10.2010.

In view of the typographical error appearing in the

order dated 29.3.2004 in relation to the Complaint Case in

question, let the records be placed before the appropriate Bench

passing the order dated 29.3.2004 for appropriate orders, after

obtaining permission of Hon’ble the Chief Justice.

Let the order be communicated to the court

concerned through FAX at the cost and expense of the petitioner,

who also admits to deposit of the special messenger cost.

S.Sb/-                                      (Jyoti Saran, J.)