IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18255 of 2010
M/S SUPER KRUNCH FOODS PVT LTD
Versus
THE UNION OF INDIA & ORS
-----------
3. 06.12.2010 The matter has come up under the heading ‘to be
mentioned’ for correcting the date of order No.2. The order
No.2 which has been wrongly shown as dated 18.12.2010
which date has not yet arrived; whereas the said order has
been passed on 18.11.2010.
In the above circumstances, the date of the order
No.2 shall be read as 18.11.2010.
The order No.2 is modified to the above extent.
(Ramesh Kumar Datta,J.)
Spal/