IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.1069 of 2009
MAMTA SHUKALA
Versus
STATE OF BIHAR & ORS
-----------
11 1.9.2010 There is some typing error in the order, dated
2.8.2010.
At paragraph 2 of the order Late Shailesh Chandra
Shukla should be read as Suresh Chandra Shukla and in the same
paragraph at page 2 Girish Chandra Shukla, the brother-in-law
should be read as ‘the husband’. In the last but third line of the
same paragraph at page 2, Girish Chandra Shukla should be read
as Bablu Shukla. Similarly where the matter is pending should be
read as Subordinate Judge II, Patna in the last paragraph of the
order.
haque ( Sheema Ali Khan, J.)