IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.764 of 2010
BIJO MUNI
Versus
THE STATE OF BIHAR
Ref: I.A. No.1790 of 2010
-----------
03. 14.09.2010 I.A. No. 1790 of 2010 has been filed for
permission to correct some typographical error of
sessions trial number in para-1 of the memo of appeal.
Permission is accorded. The Sessions Trial number
mentioned as “297 of 2001” was corrected by the
appellant’s counsel as Sessions Trial No. “297 of 2007”
in course of the day.
A typographical mistake in this Court’s order
dated 24.08.2010 is pointed out by the office that the
Sessions Trial number has been wrongly typed as “297 of
2001” in place of the correct number “297 of 2007”.
In the result, this Court’s aforesaid order dated
24.08.2010 is modified to the extent that in the last line of
the order the Sessions Trial No. “297 of 2001” will be
read as “297 of 2007”.
This order may be communicated through fax at
the cost of the appellant.
Mkr. (C.M. Prasad, J.)