IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.39000 of 2010
DHANWARTI DEVI & ANR.
Versus
STATE OF BIHAR
-----------
3/ 15.12.2010 In the cause title of the order dated
01.12.2010, let the father’s name of petitioner no.2 be
corrected to read as “Shoth Nath Singh” in place of
“Shosh Nath Singh”.
Accordingly, the order is modified to the
extent above.
Let the order be communicated to the trial
court through Fax at the cost of the petitioners in
connection with Bhabua P.S. Case No. 158 of 2010 in
the Court of C.J.M., Kaimur at Bhabua.
Shail ( Mandhata Singh, J.)