High Court Patna High Court - Orders

Dipur Kumar Singh vs The State Of Bihar on 13 April, 2011

Patna High Court – Orders
Dipur Kumar Singh vs The State Of Bihar on 13 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.505 of 2009
                       DIPUR KUMAR SINGH .VRS.THE STATE OF BIHAR
                                         ---

I.A.No. 477 of 2011

06/ 13.04.2011 Through this Interlocutory Application

learned counsel for the appellant has pointed out

that the name of the appellant is “Deepu Kumar

Singh alias Dipu Kumar” but inadvertently in the

Memo of Appeal, his name was typed as Dipur Kumar

Singh and due to such mistake, incorrect name of

the appellant has crept in various orders.

The prayer for modification is of

clerical error. Hence the said prayer is allowed.

Learned counsel for the appellant is

permitted to make necessary correction regarding

name of the appellant in the Memo of appeal and

the name of the appellant shall be treated as

Deepu Kumar Singh alias Dipu Kumar.

Office is directed to feed the correct

name of the appellant in the computer.




                                              ( Shyam Kishore Sharma, J. )




Tahir/-                                              ( Gopal Prasad, J.)