Jharkhand High Court
Faiz Murtaza Ali vs Syed Askari Hadi Ali Augustne on 20 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A No. 36 of 2011
With
L.P.A No. 11 of 2011
Faiz Murtaza Ali ... ...... ... ... Appellant in both cases
Versus
Syed Askari Hadi Ali Augustine Imam & Ano. Respondents in both cases
-------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR JUSTICE D.N.PATEL
- -----
For the Appellant : Mr. B.K.Sinha
For the State : Mr.Ayush Aditya
----
Order No.10 Dated 20th September, 2011
Learned counsel for the appellant has pointed out that in
the order dated 28.3.2011, there is a typographical mistake
that in place of Section 340 Cr.P.C, Section 313 Cr.P.C has
been typed.
Learned counsel for the respondents also states so.
We have perused the order dated 28.1.2011 passed in
Testamentary Suit No.1/2003. Since it is a typographical
mistake, it is corrected in the order dated 28.3.2011 itself to
avoid any confusion. A corrected copy of the order dated
28.3.2011
be placed in the connected file.
(Prakash Tatia, C J)
(D.N. Patel, J)
Dey