IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22468 of 2010
SUNIL KUMAR MEHTA & ORS
Versus
STATE OF BIHAR
-----------
3 9.8.2010 It appears that due to inadvertence in the cause title of
the order dated 9.7.2010 passed in the instant case, the name of
petitioner no.5 has been wrongly written as Md.Mojikur Rahman
in place of Md.Mojibur Rahman.
Let the order dated 9.7.2010 be read as having been
passed in case of Md.Mojibur Rahman, petitioner no.5 as well.
The order dated 9.7.2010 passed in the instant case is
modified to the extent indicated above.
Let this order be communicated through fax at the cost
of the petitioner.
(S.P.Singh,J)
KHAN