IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.452 of 2011
Bundel Manjhi
Versus
The State Of Bihar
-----------
3 05/07/2011 This case has been listed under the heading
‘To Be Mentioned’ at the instance of the appellant.
Attention has been drawn towards clerical
error occurred in order no. 2 dated 10.5.2011 whereby
in second last paragraph Sessions Trial No. 267 of 2010
has been typed in place of 267 A of 2010.
Accordingly, order no. 2 dated 10.5.2011
stands modified to the extent that it shall be deemed to
have been passed in connection with Sessions Trial No.
267 A of 2010 in place of 267 of 2010 to the satisfaction
of Additional Sessions Judge, F.T.C. No. IV, Nalanda at
Biharsharif.
Let this order be communicated to the court
below through fax if the cost is deposited by the
appellant.
(Shyam Kishore Sharma, J.)
(Rajendra Kumar Mishra, J.)
avin