Patna High Court – Orders
Shyam Bhani Prasad vs The State Of Bihar & Ors on 16 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12906 of 2011
Shyam Dhani Prasad S/O Late Durga Prasad R/O
Vill.- Eroura, P.S.- Deo, Distt.- Aurangabad
Versus
1. The State Of Bihar
2. The Secretary Department Of Food And Civil Supply,
Government Of Bihar, Patna
3. The District Magistrate, Aurangabad
4. The Deputy Development Commissioner, Aurangabad
5. The Sub-Divisional Officer, Aurangabad
6. The Block Development Officer, Deo, Aurangabad
----------------------------------
2. 16.09.2011. The instant case had been disposed of along with
C.W.J.C.No. 12598/11 & other analogous cases vide order dated
17.8.2011.
It is submitted by learned counsel for the petitioner
that his name has wrongly been mentioned as ‘Shyam Bhani
Singh’ in place of ‘Shyam Dhani Singh’.
In that view of the matter, let order dated 17.8.2011
be modified and be read accordingly.
Shashi. (Samarendra Pratap Singh, J.)