IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.571 of 2011
Alok Kumar
Versus
The State Of Bihar
-----------
03/ 06.07.2011 The office has pointed out that
typographical error in Order No. 2 dated
24.06.2011, the last sentence was that the
prayer for bail of the appellant would be
considered after receipt of the lower
court.
The clerical error stands
corrected and the words shall be deemed to
have been read as “the lower court records”
in place of “lower court”.
It has been submitted that the
lower court records has already been
received.
The office will put up this appeal
under heading “For Orders” with the lower
court records.
(Shyam Kishore Sharma, J.)
kksinha/- (Rajendra Kumar Mishra, J.)