IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12778 of 2011
DIGAMBAR PRASAD YADAV
Versus
THE STATE OF BIHAR
-----------
03/ 27.04.2011 This application has been brought
under the heading of “To Be Mentioned” at the
instance of the petitioner.
It has been submitted that in order
dated 18.04.2011 in the third line of third
paragraph of the order due to typographical
error “He was merely present and in course of
raid he has been roped in” was typed. It
should have been typed as “That the petitioner
was not present and another person was
present”.
The order dated 18.04.2011 is
modified to the extent that in the third line
of third paragraph of the order it shall be
deemed to have been read as “That the
petitioner was not present and another person
was present”.
Thus, this petition is allowed.
(Shyam Kishore Sharma, J.)
kksinha/-