IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.596 of 2009
LALAN KUMAR MANDAL
Versus
STATE OF BIHAR
with
CR. APP (DB) No.556 of 2009
SHANKAR SAHNI
Versus
THE STATE OF BIHAR
with
CR. APP (DB) No.566 of 2009
BIJOY KUMAR MANDAL @ VIJAY KUMAR MANDAL
& ANR
Versus
STATE OF BIHAR
with
CR. APP (DB) No.648 of 2009
RAJESH KUMAR SINGH
Versus
STATE OF BIHAR
with
CR. APP (DB) No.665 of 2009
JAI PRAKASH MANDAL & ANR
Versus
STATE OF BIHAR
with
CR. APP (DB) No.709 of 2009
MD. IMRAN
Versus
STATE OF BIHAR
with
CR. APP (DB) No.710 of 2009
MUKESH KUMAR JHA & ORS
Versus
STATE OF BIHAR
-----------
7/ 13.12.2010 These matters have been placed for correcting the year of
Cr. Appeal No. 596 and the party name, which was heard along with
Cr. Appeal No. 556 of 2009 and its analogous cases.
Cr. Appeal No. 596 of 2009 has wrongly been mentioned
as Cr. Appeal No. 596 of 2010. It is corrected as Cr. Appeal No. 596
of 2009 and its corresponding party name, i.e. Lalan Kumar Mandal
2
Vs. State of Bihar deleting the year 2010 and Bikrama Manjhi.
The cause title of the judgment dated 19th November,
2010 stands modified to the extent indicated above.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)