High Court Patna High Court - Orders

Arunanand Jha vs The State Of Bihar &Amp; Ors. on 9 March, 2011

Patna High Court – Orders
Arunanand Jha vs The State Of Bihar &Amp; Ors. on 9 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MJC No.5033 of 2010
                                   ARUNANAND JHA
                                          Versus
                             THE STATE OF BIHAR & ORS.
                                        -----------

4. 09.03.2011. By filing this petition counsel for the

petitioner states that in C.W.J.C. No. 14434 of 2010

Respondent Nos. 2-5 have been incorrectly described

and their description is required to be corrected as has

been stated in Paragraph-8 of the modification

application. Counsel expresses regret for having

committed such mistake while describing Respondent

Nos. 2-5 in the writ petition.

Having heard counsel for the petitioner and

the State, I permit the counsel for the petitioner to

correct the description of Respondent Nos. 2-5 in

C.W.J.C.No. 14434 of 2010 as also modify order No. 2

dated 06.09.2010 to the extent that the description of

Respondent Nos. 2-5 as incorporated in the order

dated 06.09.2010 be read as has been described in

Paragraph-8 of this petition.

Modification application is, accordingly,

disposed of.

(V.N.Sinha,J.)
P.K.P.