IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.13675 of 2011
INDRAJEET RAM
Versus
The State Of Bihar
-----------
03 29.06.2011 It is pointed out by the learned counsel for the petitioner that
name of the petitioner has wrongly been typed as Indrajee Ram in place
of Indrajeet Ram in first page of the bail petition and same mistake has
occurred in order dated 21.6.2011.
Learned counsel for the petitioner is permitted to make
necessary correction in the name of petitioner in course of the day.
Let the name of petitioner be read as Indrajeet Ram in place
of Indrajee Ram.
Accordingly, the order dated 21.6.2011 stands modified to
the above stated extent.
Let this order be communicated to CJM, Chapra in Parsa
P.S. Case no. 06/2010 through FAX at the cost of the petitioner.
Shahid ( Hemant Kumar Srivastava, J.)