High Court Patna High Court - Orders

Ram Vinay Pandey vs State Of Bihar on 9 December, 2010

Patna High Court – Orders
Ram Vinay Pandey vs State Of Bihar on 9 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.20534 of 2010
                                     RAM VINAY PANDEY
                                                Versus
                                       STATE OF BIHAR
                                       ----------

06/ 09.12.2010 Heard.

It is obvious from perusal of order dated 30.11.2010 that in

the last paragraph of the aforesaid order name of petitioner has

wrongly been typed as Ram Vijay Pandey in place of Ram Vinay

Pandey @ Vinay Pandey. Similarly, Additional Sessions Judge II,

Aurangabad has been typed in place of Additional Sessions Judge II,

Gopalganj and furthermore, the word ach has been typed in place of

each.

Let name of petitioner Ram Vinay Pandey @ Vinay Pandey,

in place of Ram Vijay Pandey, Additional Sessions Judge II,

Gopalganj in place of Additional Sessions Judge II, Aurangabad and

the word each in place of ach be read in order dated 30.11.2010.

Let this order as well as order dated 30.11.2010 be

communicated to the court of Additional Sessions Judge II, Gopalganj

in Sessions Trial no.80/2010 arising out of Sidhwaliya P.S. Case

No.14 of 2008 through FAX.

      shahid                                            (Hemant Kumar Srivastava,J))