IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.5033 of 2010
ARUNANAND JHA
Versus
THE STATE OF BIHAR & ORS.
-----------
4. 09.03.2011. By filing this petition counsel for the
petitioner states that in C.W.J.C. No. 14434 of 2010
Respondent Nos. 2-5 have been incorrectly described
and their description is required to be corrected as has
been stated in Paragraph-8 of the modification
application. Counsel expresses regret for having
committed such mistake while describing Respondent
Nos. 2-5 in the writ petition.
Having heard counsel for the petitioner and
the State, I permit the counsel for the petitioner to
correct the description of Respondent Nos. 2-5 in
C.W.J.C.No. 14434 of 2010 as also modify order No. 2
dated 06.09.2010 to the extent that the description of
Respondent Nos. 2-5 as incorporated in the order
dated 06.09.2010 be read as has been described in
Paragraph-8 of this petition.
Modification application is, accordingly,
disposed of.
(V.N.Sinha,J.)
P.K.P.