IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29235 of 2009
Rajeshwar Prasad Jaiswal & Ors
Versus
The State Of Bihar & Anr
---------
3 04.11.2011 It is pointed out by learned counsel for the petitioners that in
petition husband’s name of opposite party no.2 has been typed as
Ramatar Jaiswal in place of Rajeshwar Prasad Jaiswal. It is further
pointed out by him that order no.2 was passed by this court on
13.10.2011 but in place of 13.10.2011, it has advertently been typed as
13.9.2011.
Learned counsel for the petitioners is permitted to make
necessary correction in his petition in course of the day and it is
ordered that in order no.2 in place of 13.9.2011, it be read 13.10.2011.
Shahid ( Hemant Kumar Srivastava,J)