IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4704 of 2010
SHIV RANI
Versus
THE STATE OF BIHAR & ORS.
-----------
3 22.12.2010 This application is for modification.
It is submitted that the due to inadvertence the
name of petitioner’s husband was mentioned as “Uday
Nandan Sandhwal” in stead of “Vijay Nandan Sandhwar”
in the writ application vide C.W.J.C No. 15641/10, which
was disposed of by order dated 20th of September 2010.
On account of the above mistake, the name of the
husband of the petitioner was recorded in the order as
Uday Nandan Sandhwal.
Considering the submissions, the petitioner is
permitted to make necessary correction in the name of
the husband of the petitioner in the writ application vide
C.W.J.C No. 15641/10 within a period of three weeks
after Christmas holidays.
Accordingly, the name of the husband of the
petitioner be read as “Vijay Nandan Sandhwar” in the
order dated 20th of September 2010, disposing of the
above writ application.
The M.J.C. application stands disposed of.
Amrendra/ (Shailesh Kumar Sinha, J.)
2