2014 INSC 0844 SUPREME COURT OF INDIA Md.Jamiluddin Nasir Vs. State of W.B. Crl.A.Nos.1240-1241 of 2010 (Fakkir Mohamed Ibrahim Kalifulla and Shiva Kirti Singh JJ.) 10.10.2014 ORDER Having heard counsel for the parties and having perused the office report dated 09.10.2014 and the Report of the Registry dated 9.10.2014, in compliance of our order dated 1.9.2014, we find that the necessary corrections may be carried out in terms of Annexure A' of the Report dated 9.10.2014. The Criminal Miscellaneous Petitions are, accordingly, allowed.