IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.590 of 2009
KAUSHAL KISHORE BAIDYA @ GOKUL YADAV
Versus
THE STATE OF BIHAR
-----------
10. 7.9.2010 Considering the office notes, the order dated
26.8.2010 is corrected and modified to the extent that in
paragraph 2 at page 2 of the order in 5th line the name of the
accused Kapil Yadav be deleted to be replaced by Gokul Yadav.
The office to comply the order dated 26.8.2010,
accordingly.
The rule returnable date is extended by four weeks
from the date of issuance of the notices.
( Mridula Mishra, J.)
( Dharnidhar Jha, J.)
Kanth