High Court Jharkhand High Court

Faiz Murtaza Ali vs Syed Askari Hadi Ali Augustne on 20 September, 2011

Jharkhand High Court
Faiz Murtaza Ali vs Syed Askari Hadi Ali Augustne on 20 September, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                     L.P.A No. 36 of 2011
                             With
                     L.P.A No. 11 of 2011

             Faiz Murtaza Ali ...   ......   ...   ... Appellant in both cases
                                    Versus
      Syed Askari Hadi Ali Augustine Imam & Ano. Respondents in both cases
                   -------

             CORAM:        HON'BLE THE CHIEF JUSTICE
                         HON'BLE MR JUSTICE D.N.PATEL
                              -   -----
             For the Appellant   : Mr. B.K.Sinha
             For the State       : Mr.Ayush Aditya
                                      ----

             Order No.10                     Dated 20th September, 2011

                   Learned counsel for the appellant has pointed out that in

             the order dated 28.3.2011, there is a typographical mistake

             that in place of Section 340 Cr.P.C, Section 313 Cr.P.C has

             been typed.

                   Learned counsel for the respondents also states so.

                   We have perused the order dated 28.1.2011 passed in

             Testamentary Suit No.1/2003. Since it is a typographical

             mistake, it is corrected in the order dated 28.3.2011 itself to

             avoid any confusion.   A corrected copy of the        order dated

             28.3.2011

be placed in the connected file.

(Prakash Tatia, C J)

(D.N. Patel, J)

Dey