IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.888 of 2010
RAJESH RANJAN @ PAPPU YADAV
Versus
STATE OF BIHAR & ANR
-----------
3 8.9.2010 It appears that due to inadvertence in the last but one
line of fourth paragraph at page 2 of the order dated 31.8.2010
passed in the instant case, the year of Criminal Appeal has been
written as Criminal Appeal No.418 of 2009 instead of Criminal
Appeal No.418 of 2008.
Let the last but one line of fourth paragraph at page 2
of the order dated 31.8.2010, the year of Criminal Appeal be read
as Criminal Appeal No.418 of 2008 instead of Criminal Appeal
No.418 of 2009.
The order dated 31.8.2010 passed in the instant case is
modified to the extent indicated above.
(S.P.Singh,J)
KHAN