High Court Patna High Court - Orders

Muihat Mandal vs State Of Bihar on 11 February, 2011

Patna High Court – Orders
Muihat Mandal vs State Of Bihar on 11 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.30883 of 2010
                                       MUIHAI MANDAL
                                              Versus
                                       STATE OF BIHAR
                                            -----------

6 11.02.2011 It is pointed out by Learned counsel for the

petitioner that in Cause, Title of order No. 5 , name of the

petitioner has wrongly been typed as Muihat Mandal in

place of Muihai Mandal.

The order No. 5 dated 10.01.2011 is modified to

the extent that in the cause, title, name of the petitioner be

read as “Muihai Mandal” in place of “Muihat Mandal.”

Let the order be communicated to the court of

Additional Sessions Judge (F.T.C. No.-II), Bhagalpur in

connection with S.Tr. No. 632 of 2008 arising out of

Shahkund P.S. Case No. 180 of 2007 through fax.

AKV/-                                     ( Hemant Kumar Srivastava,J.)