IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11394 of 2005
MOHAMMAD SHAMIMUDDIN
Versus
THE STATE OF BIHAR & ANR
-----------
04. 9.9.2010 Matter has come up under the heading ‘to Be Mentioned’
for minor correction in the order dated 6.9.2010.
Counsel for the petitioner informs the Court that due to
wrong input or instruction, statement was made that petitioner was
posted in the district of Samastipur whereas the fact is that he is posted
in the district of Sitamarhi in Sonbarsa Block.
Let this fact be included as part of the order dated 6.9.2010
and the statement that the petitioner stands transferred to the district of
Samastipur would be read in that context. Rest of the order remains the
same.
rkp ( Ajay Kumar Tripathi, J.)