IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.43613 of 2010
MD. ABOOL HASSAN
Versus
THE STATE OF BIHAR
-----------
3/ 04.04.2011 This application has come under the heading “To Be
Mentioned” at the instance of the petitioner.
The order dated 14.03.2011 is clarified to the extent that
the petitioner’s cousin brother’s name has been mentioned in the
13th and 14th line of third paragraph of the order.
Let this order be communicated to the Additional
Sessions Judge-cum-Fast Track Court No. 4, Purnea, in connection
with Sessions Trial No.772 of 2010 (Sadar P.S. Case No.412 of
2009) through FAX at the cost of the petitioner.
JA/- (Anjana Prakash,J.)