IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.692 of 2010
SANJAY SAW
Versus
STATE OF BIHAR
-----------
4 06/08/2010 This appeal has been brought under the
heading ‘To Be Mentioned’ at the instance of the
appellant.
Learned counsel for the appellant seeks
permission to make correction in the cause title of the
memo of appeal because the father’s name of the
appellant has been typed as ‘Lakhan Was’ in place of
‘Lakhan Saw’.
Prayer is allowed.
Learned counsel for the appellant is permitted
to make correction in the title of father’s name of the
appellant in the cause title of the memo of appeal.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
avin