IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.19 of 2003
BRIJ NANDAN PRASAD
Versus
UCHIT SINGH
7 09.08.2010
It has come under the heading “to be
mentioned.”
It is submitted that in last line of paragraph 14 at
page 9 of the judgment and order dated 21st July, 2010, “High
Court Legal Services Authority” has been mentioned whereas
it should be “High Court Legal Services Committee”. It is,
accordingly, corrected.
Let Rupees five thousand as cost so deposited to
the High Court Legal Service Committee be accepted.
(Akhilesh Chandra, J.)
AAhmad