High Court Patna High Court - Orders

Umesh Chand vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Umesh Chand vs The State Of Bihar on 12 October, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.32643 of 2011

                     Umesh Chand , Son of Late Har Govind Lal, resident of Village-
                     Khalispur, P.S. Haldarpur, District Mau( U.P.), at present posted as
                     Branch Manager, National Insurance Company Limited, Nawadah Branch,
                     Rajendra Nagar, Nawada              ------------------------------Petitioner
                                                       Versus
                                              The State Of Bihar
                                          ----------------------------------

02 12-10-2011 Heard Sri Ajay, learned counsel for the petitioner and Sri

Pradip Narayan Kunwar, learned A.P.P.

The present petition has been filed for modification of

the order dated 20.07.2010 passed in Cr.Misc.No.30022 of 2000 to

the extent of correcting the date of order of cognizance.

Learned counsel for the petitioner submits that in the

present petition, it has been stated that in the main quashing

application due to inadvertence in the first paragraph and in prayer

portion, the date of the order of cognizance was wrongly typed as

11.06.2000 in place of 14.06.2000.

In view of the facts and circumstances, the present

petition stands allowed and order dated 20.07.2010 passed in

Cr.Misc.No.30022 of 2000 is modified to the extent that the order of

cognizance shall be read as 14.06.2000 in place of 11.06.2000.

( Rakesh Kumar, J.)
NKS/-