IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.876 of 1995
UMA NATH TIWARY
Versus
THE STATE OF BIHAR & ORS.
-----------
08- 14.9.2010 Mr. Tej Bahadur Singh for the petitioner, Mr.
Sanjay Kumar No.2, learned Government Pleader No.15 for
respondent nos.1 to 4 and 7, and Mr. Surendra Kumar for
respondent nos.5 and 6, are present.
2. Learned counsel for the petitioner presses I.A.
No.8074 of 2010, wherein it is prayed that respondent nos.8
to 12 may be expunged. Learned counsel for the
respondents have no objection to the same. In that view of
the matter, let the names of respondent nos.8 to 12 be
expunged. I.A. No.8074 of 2010 is accordingly disposed of.
3. Put up for hearing side by side with C.W.J.C.
No.4101 of 1995. The time in the meanwhile may be
utilized by the parties for completion of pleadings.
(S K Katriar, J.)
(Birendra Prasad Verma, J.)
S.K.Pathak/