IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32152 of 2010
PRAMOD MEHTA son of Shivkumar Mehta--------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 1.9.2010 Heard learned counsel for the petitioner and the State
Petitioner is alleged for setting fire in hut. Now
submission of the learned counsel for the petitioner is that in earlier
rejection order the circumstance that part of the hut only was found
burnt and was not in use of human dwelling as it was under
construction shall be taken into consideration in regular side for
which earlier direction is there while petitioner’s prayer was rejected
by Cr. Misc. no.16965 of 2010. Any rejection order will not
prejudice this petitioner’s prayer.
This application is disposed of.
( Mandhata Singh, J.)
Sudip