IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.515 of 1975
Brij Nandan Mahasetha
Versus
Thakur Ramchandra Jee Maharaj&
----------------------------------
50. 13.09.2011. Heard the learned counsel for the appellant
on the interlocutory application No.6077 of 2011.
This application has been filed for
correction of typing mistake in paragraph 33 of the
Judgment delivered by this Court on 07.07.2011.
It appears that by mistake, in paragraph 33,
instead of plot No.627, it has been typed as plot
No.626 and likewise in place of plot No.199, it has
been wrongly typed as plot No.119. Since, it is
typing mistake, therefore, plot No.626 occurring in
paragraph 33 of the Judgment shall be read as plot
No.627 and like-wise plot No.119 occurring in that
paragraph shall be read as plot No.199.
Thus the plot Nos. stands corrected. This
order shall form part of the Judgment.
Sanjeev/- (Mungeshwar Sahoo,J.)