IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6617 of 2010
BHARAT SAH
Versus
THE STATE OF BIHAR & ORS.
-----------
3 03.02.2011 The application has been listed
under the heading “To be mentioned” at the
instance of the learned counsel for the
petitioner. He points out that name of the
Gram Panchayat in first paragraph of the
order dated 06.01.2011 has wrongly been
mentioned as „Jawaharpur‟ whereas it should
have been „Dharampur‟.
Let the order dated 06.01.2011 be
treated as modified by reading the name of
Gram Panchayat as „Dharampur‟ in the first
paragraph.
(J. N. Singh, J.)
BT