2015 INSC 0313 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRL.M.P. NOS.3655-3656/2015 IN CRIMINAL APPEAL NO(S). 1240-1241/2010 MD. JAMILUDDIN NASIR Appellant(s) VERSUS Respondent(s)/ STATE OF WEST BENGAL Applicant(s) WITH CRL.M.P. NOS. 3653-3654/2015 IN CRIMINAL APPEAL NO(S). 1242-1243/2010 O R D E R Heard learned counsel for the parties. These Criminal Miscellaneous Petitions are allowed in terms of prayer 'a' in these Criminal Miscellaneous Petitions. Necessary corrections may be carried out accordingly. ................................J. [FAKKIR MOHAMED IBRAHIM KALIFULLA] ................................J. [SHIVA KIRTI SINGH] NEW DELHI; APRIL 10, 2015. Page 1