Patna High Court – Orders
Damodar Mandal vs The State Of Bihar on 8 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4001 of 2010
1. DAMODAR MANDAL
2. Md. Mashiqur Rahman
Versus
THE STATE OF BIHAR
------
6/ 08.09.2010 In the Cause Title of the order dated 26.08.2010, let the
name of the petitioner no.2 be added as Petitioner No.2, Md.
Mashiqur Rahman and in the fourth line of third paragraph, let the
word “petitioner” be corrected to read as “petitioners.”
Let the order be communicated through F.A.X. at the
cost of the petitioners in connection with Raniganj P.S. Case No.
169 of 2009 pending in the Court of C.J.M., Araria.
Shail (Mandhata Singh, J.)