IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16701 of 2008
RAJAN PASWAN
Versus
STATE OF BIHAR
-----------
2. 1.7.2010. Learned counsel for the petitioner submits that in
paragraph-1 of the petition due to inadvertence section 364 of the
Indian Penal Code has been typed. He further submits that in the
typed copy of the impugned order instead of Rajan Paswan it has
been typed as Rajendra Paswan. He, accordingly, prays to make
correction in paragraph-1 of the petition and also in the typed copy
of the impugned order.
As prayed learned counsel for the petitioner is
permitted to make correction in course of the day.
Put up tomorrow.
Md.S. ( Rakesh Kumar, J.)