High Court Patna High Court - Orders

Bal Krishan Sahay vs The State Of Bihar &Amp; Ors on 28 June, 2010

Patna High Court – Orders
Bal Krishan Sahay vs The State Of Bihar &Amp; Ors on 28 June, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.1768 of 2005
                                 BAL KRISHAN SAHAY
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

03. 28.06.2010 It is not disputed that yet another writ application

namely, CWJC No. 2701 of 2009 has been admitted for detailed

consideration having identical facts and may be question of law

requiring adjudication. It is not in dispute by the parties that for

consistency of the orders and decision to the issues it will be

advisable to hear both the matters together.

This application will also be heard.

I.A. No. 4774 of 2010 is allowed with liberty to

the State counsel to file a rejoinder or a supplementary counter

affidavit as the case may be since I.A. No. 4774 of 2010 was

recently served on the State.

I.A. No. 6545 of 2007 is not being pressed by the

petitioner. However, he seeks liberty of this Court to take

advantage of the annexures which have been brought on record

by the said I.A.

List this matter along with CWJC No. 2701 of

2009 for hearing.

       rkp                                         ( Ajay Kumar Tripathi, J )