IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32899 of 2010
DEOKI MANDAL
Versus
STATE OF BIHAR
-----------
03/ 10.12.2010 It is pointed out by learned counsel for the petitioner that in
second paragraph of order dated 29.10.2010, it has wrongly been
typed that a truck driver died on the spot whereas one Mahendra
Mandal died on the spot on account of above stated accident and
similarly, in third paragraph East Colony P.S. Case no.14 of 2010 has
wrongly been typed in place of East Colony P.S. Case no.13 of 2010.
Let in second paragraph of order dated 29.10.2010, it would
be read as one Mahendra Mandal died on the spot and similarly, in
third paragraph it would be read as East Colony P.S. Case no.13 of
2010.
Let this order be communicated to the CJM, Munger in East
Colony P.S. Case no.14/2010 through FAX.
shahid (Hemant Kumar Srivastava,J)