Patna High Court – Orders
Mahfuz Ansari vs State Of Bihar &Amp; Ors on 4 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.1143 of 2010
MAHFUZ ANSARI
Versus
STATE OF BIHAR & ORS
-----------
02. 04.11.2010 Counsel for the petitioner is permitted to
make necessary correction in the subject matter of
the writ application, since it is not a writ of habeas
corpus.
This case may be listed before the
appropriate Bench thereafter.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM