High Court Patna High Court - Orders

Asgar @ Ajjan &Amp; Ors vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Asgar @ Ajjan &Amp; Ors vs State Of Bihar on 12 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.24662 of 2010
                             ASGAR @ AJJAN & ORS
                                       Versus
                                 STATE OF BIHAR
                                      -----------

4/ 12.10.2010 The case has come under the heading “To Be Mentioned”

at the instance of the petitioners.

Learned counsel for the petitioners is permitted to make

necessary correction in the name of petitioner no.3 as well as his

father‟s name.

In the cause title of the order 23.09.2010, name of

petitioner no.3 be read as “Md. Anamul @ Md. Anamul” in place of

„Md. Anamol @ Anamul‟. Similarly, father‟s name of petitioner

no.3 be read as “Md. Tamijuddin” in place of „Ramizuddin‟.

The order dated 23.09.2010 stands modified to the

aforesaid extent.

Let this order be communicated to the Chief Judicial

Magistrate, Purnea, in connection with Sadar P.S. case no. 412 of

2009, through FAX at the cost of the petitioner.

     JA/-                                                   (Anjana Prakash, J.)