High Court Patna High Court - Orders

Sri Bishram Sharma vs Sri Narendra Pratap Singh & Or on 5 August, 2011

Patna High Court – Orders
Sri Bishram Sharma vs Sri Narendra Pratap Singh & Or on 5 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                CIVIL WRIT JURISDICTION CASE No.12647 of 2011
                                 Sri Bishram Sharma
                                        Versus
                          Sri Narendra Pratap Singh & Or
                           ----------------------------------

02. 05.08.2011. The defect No. ‘N’ is ignored. The learned

counsel, Mr. Sandeep Kumar, filed Vakalatnama on

behalf of respondent No.1.

The learned counsel for the petitioner, Mr.

Krishna Kant Singh, submitted that against the

same order another C.W.J.C. No.803 of 2011 has

been filed by one of the defendant which has been

heard by another Bench of this Court and is fixed

for Orders on 11th August, 2011.

In view of the above submission, in my

opinion, it is desirable that this application may

also be heard by the same Bench who has heard

the other application. Therefore, the office may

after obtaining leave of Hon’ble the Chief Justice,

place this record before the said Bench.

Sanjeev/-                                 (Mungeshwar Sahoo,J.)