IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34132 of 2011
======================================================
Umesh Lal Yadav
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
3 16-11-2011 In the last paragraph of the order dated 13.10.2011, it
should be read as “Katihar Muffasil P.S. Case No. 38 of 2010”
instead of “Katihar Muffasil P.S. Case No. 38 of 2011”.
The said mistake perpetuated in the order sheet since it was
wrongly mentioned in the prayer portion.
Let the petitioner make necessary correction in the prayer
portion.
The order dated 13.10.2011 stands modified to the extent
as indicated above.
Let the order be transmitted to the learned court below
through fax at the cost of the petitioner.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-