Patna High Court – Orders
Ram Akwal Singh vs The State Of Bihar &Amp; Ors. on 2 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.43 of 2011
RAM AKWAL SINGH
Versus
THE STATE OF BIHAR & ORS.
-----------
2. 02.02.2011 Heard the learned Counsel for the petitioner and
the learned Counsel for the State.
In view of nature of the order dated 26.10.2010 in
CWJC No. 5373 of 2009 when the Court declined to entertain
the writ application on merits, the modification application is
completely misconceived.
It is dismissed.
Snkumar/- (Navin Sinha,J.)