IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.690 of 2008
KAPIL RAM
Versus
DULHIN URMILA DEVI & ORS
-----------
9. 09. 02. 2011. Learned counsel for the appellant submits
that in para 11 of the judgment dated 29th October,
2010, instead of word ‘respondent’, the word appellant
has wrongly been typed and further in last para of the
judgment in stead of word ‘suit’ appeal has wrongly
been typed.
Hence, in para 11 of the judgment in second
line word ‘respondent’ may be substituted in place of
word appellant and in last para of the judgment in
second line, word ‘suit’ may be substituted instead of
word appeal and be read as decide the suit in place of
appeal.
m.p. ( Gopal Prasad, J.)