IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.505 of 2009
DIPUR KUMAR SINGH .VRS.THE STATE OF BIHAR
---
I.A.No. 477 of 2011
06/ 13.04.2011 Through this Interlocutory Application
learned counsel for the appellant has pointed out
that the name of the appellant is “Deepu Kumar
Singh alias Dipu Kumar” but inadvertently in the
Memo of Appeal, his name was typed as Dipur Kumar
Singh and due to such mistake, incorrect name of
the appellant has crept in various orders.
The prayer for modification is of
clerical error. Hence the said prayer is allowed.
Learned counsel for the appellant is
permitted to make necessary correction regarding
name of the appellant in the Memo of appeal and
the name of the appellant shall be treated as
Deepu Kumar Singh alias Dipu Kumar.
Office is directed to feed the correct
name of the appellant in the computer.
( Shyam Kishore Sharma, J. )
Tahir/- ( Gopal Prasad, J.)