IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.10885 of 2006
====================================================
KANTI DEVI @ KANTI KUMARI – Petitioner/s(s)
Versus
THE STATE OF BIHAR & ORS – Respondent/s(s)
====================================================
CORAM: HONOURABLE DR. JUSTICE RAVI RANJAN
—-
3 05.07.2011 It appears that in third line of order dated
27.06.2011 suffers from typographical error as the
word “State” has been typed in place of “petitioner”.
Let the word “State” be read as “petitioner”.
The aforesaid order dated 27.6.2011 is
modified to the aforesaid extent only.
Now learned counsel for the petitioner
appears today and submits that the father of the
petitioner has died and as such petitioner is not having
any further document which could be filed in support of
her submission. Thus, there is no requirement of
filing supplementary affidavit.
As prayed, put up this matter on 7.7.2011
retaining its position under the same heading.
Spd/- ( Dr. Ravi Ranjan, J.)