Patna High Court – Orders
Union Of India vs Paramjeet Singh & Ors on 14 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.828 of 2010
Union Of India
Versus
Paramjeet Singh & Ors
-----------
3 14 July 2011 Learned counsel for the appellant has rightly
submitted that in the order dated 21st June 2011, in the 4th
line of operative portion the word “surety” has been
inadvertently typed in place of “security”.
Let the word surety be replaced by the word
“security”.
(Prakash Chandra Verma, J.)
(Aditya Kumar Trivedi, J.)
Bhardwaj