IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.5910 of 2010
Sanjay Kumar
Versus
The State Of Bihar & Ors
----------------------------------
with
Civil Writ Jurisdiction Case No.6955 of 2011
Sanjay Kumar
Versus
Sidhnath Prasad & Ors
———————————-
8. 19.8.2011. These matters have come up at the instance
of the learned counsel for the petitioners
pointing out certain typographical errors at page
nos.4 and 5 of the order dated 2.8.2011.
It is contended that the word ‘petitioner’
occurring in the last line of page 4 and in the
fourth line of page 5, should read as
‘respondents’ and that the word ‘petitioner’ has
been incorrectly typed.
Let the word ‘petitioner’ occurring in the
last line of page 4 and the fourth line of page 5
be modified to read as ‘respondents’.
The order dated 2.8.2011 shall stand
modified to the extent as indicated above and
shall be deemed to have been pronounced as such.
ahk
(Jyoti Saran, J.)