IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30883 of 2010
MUIHAI MANDAL
Versus
STATE OF BIHAR
-----------
6 11.02.2011 It is pointed out by Learned counsel for the
petitioner that in Cause, Title of order No. 5 , name of the
petitioner has wrongly been typed as Muihat Mandal in
place of Muihai Mandal.
The order No. 5 dated 10.01.2011 is modified to
the extent that in the cause, title, name of the petitioner be
read as “Muihai Mandal” in place of “Muihat Mandal.”
Let the order be communicated to the court of
Additional Sessions Judge (F.T.C. No.-II), Bhagalpur in
connection with S.Tr. No. 632 of 2008 arising out of
Shahkund P.S. Case No. 180 of 2007 through fax.
AKV/- ( Hemant Kumar Srivastava,J.)