High Court Patna High Court - Orders

Bundel Manjhi vs The State Of Bihar on 5 July, 2011

Patna High Court – Orders
Bundel Manjhi vs The State Of Bihar on 5 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.452 of 2011
                                        Bundel Manjhi
                                             Versus
                                     The State Of Bihar
                                          -----------

3 05/07/2011 This case has been listed under the heading

‘To Be Mentioned’ at the instance of the appellant.

Attention has been drawn towards clerical

error occurred in order no. 2 dated 10.5.2011 whereby

in second last paragraph Sessions Trial No. 267 of 2010

has been typed in place of 267 A of 2010.

Accordingly, order no. 2 dated 10.5.2011

stands modified to the extent that it shall be deemed to

have been passed in connection with Sessions Trial No.

267 A of 2010 in place of 267 of 2010 to the satisfaction

of Additional Sessions Judge, F.T.C. No. IV, Nalanda at

Biharsharif.

Let this order be communicated to the court

below through fax if the cost is deposited by the

appellant.

(Shyam Kishore Sharma, J.)

(Rajendra Kumar Mishra, J.)
avin