IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7200 of 2000
LALDEO SADA
Versus
STATE OF BIHAR & ANR
-----------
6. 14.7.2010. The present case has been listed at the
instance of the Court since it was subsequently
noticed that typing error in the order was
overlooked. It was noticed that in paragraph-7 of
the judgment, typing error was overlooked. It was
mentioned that there were no defect in the order
of cognizance and instead of typing the word ” the
petition stands rejected” the word “allowed” was
incorrectly typed and same was overlooked.
However, in subsequent paragraph, it has been
clarified that in view of the rejection of the
petition, the interim order of stay stands
automatically vacated.
Accordingly, it is directed that last word
in paragraph-7, which has been typed as “allowed”
may be read as “rejected”.
Let a copy of this order i.e. order dated
14.7.2010 be sent to the court below along with
judgment dated 7th July, 2010.
( Rakesh Kumar,J.)
N.H./