High Court Jharkhand High Court

Md.Alimgir Ansari @ Alamgir … vs State Of Jharkhand on 17 November, 2011

Jharkhand High Court
Md.Alimgir Ansari @ Alamgir … vs State Of Jharkhand on 17 November, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        Cr. Revision  No. 280 of 2011
                                     with 
                              I.A. No. 2012 of 2011
                                     ...
          Md. Alamgir Ansari @ Alamgir Ansari            ...   ...     Petitioner
                              ­V e r s u s­
          The State of Jharkhand                       ...     ...   Opposite Party
                                     ...
          CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
          For the Petitioner         : ­ Mr. K.P. Deo, Advocate.
          For the State              : ­ A.P.P.
                                     ...

9/17.11.2011

An I.A. has been filed stating therein that in the paragraph no. 

1   and   prayer   portion   of   the   revision   application   due   to   some 
typographical error in place of Juvenile Justice Board, Godda Enquiry 
No. 34 of  2010, Juvenile  Justice  Board, Godda  Enquiry No. 30 of 
2010 had been typed and because of the said typographical mistake, 
in   the   order   dated   19.10.2011   also   the   said   Enquiry   number   was 
typed. 

Accordingly, it is prayed that petitioner may be permitted for 
making necessary correction at paragraph no. 1 and prayer portion of 
revision application. It is also prayed that order dated 19.10.2011 be 
also modified to the aforesaid extent.

Having heard the submission, I have gone through the record. 
It   appears   that   the   present   criminal   revision   arose   from   Juvenile 
Justice Board, Godda Enquiry No. 34 of 2010. Accordingly, petitioner 
is permitted to make necessary correction in the paragraph no. 1 and 
prayer portion of the revision application. Order dated 19.10.2011 is 
also modified to the extent that in place of Juvenile Justice Board, 
Godda Enquiry No. 30 of 2010, it should be read as Juvenile Justice 
Board, Godda Enquiry No. 34 of 2010.

With   the   aforesaid   modification,   I.A.   No.   2012   of   2011   is 
disposed of.

 

    (Prashant Kumar, J.)
sunil/