IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1279 of 2011
BRAJ BIHAR PRASAD VERMA & ORS.
Versus
THE STATE OF BIHAR & ORS.
-----------
2 13.04.2011 Learned counsel for the petitioners
submits that by mistake of typing,
parentage and address of petitioner no.2
was wrongly mentioned in the cause title of
the writ application resulting into the
same mistake having made in the order dated
03.02.2011 passed in CWJC No. 100 of 2011.
He prays to correct the cause title of the
writ application and prays that the order
may be treated as corrected accordingly.
In the circumstances, this M.J.C.
application is allowed. Learned counsel for
the petitioners is permitted to make
necessary corrections in the cause title of
the writ application and upon such
correction, the order dated 03.02.2011
shall be treated as corrected accordingly.
(J. N. Singh, J.)
BT