High Court Patna High Court - Orders

Sarjun Ravidas vs The State Of Bihar on 23 June, 2010

Patna High Court – Orders
Sarjun Ravidas vs The State Of Bihar on 23 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.18715 of 2010
                   SARJUN RAVIDAS, SON OF BANGALI RAVIDAS RESIDENT OF
                VILLAGE JUGPURA, P.S. MASAURHI, DISTT. PATNA.
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02. 23.06.2010. There appears to be a typing mistake in paragraph-1 and

the prayer portion of Cr. Misc. No.44854 of 2009 as thereunder

for Sessions Trial No.2562 of 2008, 2565 of 2008 has been typed,

result being that similar mistake occurred in the last paragraph of

order no.2 dated 9.4.2010.

Present modification application has been filed to

permit the petitioner to correct the contents of paragraph-1 and

prayer portion of Cr. Misc. No.44854 of 2009 as also to modify

order no.2 dated 9.4.2010.

Let counsel for the petitioner correct the averments

made in paragraph-1 and the prayer portion of Cr. Misc.

No.44854 of 2009 and order no.2 dated 9.4.2010 is modified to

the extent that for Sessions Trial No.2565 of 2008, 2562 of 2008

be read.

Modification application is, accordingly, disposed of.

      Rajesh/                                            (V.N.Sinha,J.)