IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44197 of 2010
RAMJEE HANSDA
Versus
THE STATE OF BIHAR
-----------
3. 1.4.2011 Due to inadvertence in the order dated 15.3.2010,
the name of the bailor has wrongly been typed as “Kanchan
Hansda, cousin of the petitioner” in place of “Kameshwar
Hansda, cousin brother of the petitioner”.
Let it be read as “Kameshwar Hansda, cousin
brother of the petitioner”.
The order dated 15.3.2010 is modified to that extent.
Let the order be communicated to the court of the
Additional Sessions Judge, F.T.C.I, Purnea in Sessions Trial
No.1338 of 2010 arising out of Sarsi P.S. case No.86 of 2010
through fax at the cost of the petitioner.
Narendra/ ( Anjana Prakash, J. )