IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.569 of 2004
OM PRAKASH SINGH @ OM PRAKASH
Versus
CHANDRAWATI DEVI & ORS
-----------
08/ 03.11.2010 Learned counsel for the respondents states that
interlocutory application dated 29.03.2010 was filed by the
respondents, but due to typographical error, the word “appellants”
has been mentioned in the second line of order dated 06.10.2010,
although it should have been “respondents”.
Learned counsel for the respondents appears to be
correct. In the said circumstances, let the said order be modified
only to the aforesaid extent.
(S. N. Hussain, J.)
Sunil