High Court Patna High Court - Orders

Akhilesh Kumar Singh vs State Of Bihar &Amp; Ors on 4 November, 2010

Patna High Court – Orders
Akhilesh Kumar Singh vs State Of Bihar &Amp; Ors on 4 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.55495 of 2007
                       AKHILESH KUMAR SINGH
                               Versus
                       STATE OF BIHAR & ORS
                            -----------

8. 4.11.2010. This application will be heard.

Since Shri R.S. Pradhan, learned

Senior Counsel has appeared on behalf of

opposite party no.2 and opposite party nos.3

and 4 are being represented by Smt. Indu Bala

Pandey, learned Additional Public Prosecutor

appearing on behalf of the State, there is no

need to issue notice to the opposite parties.

It has been pointed out by learned Senior

Counsel Shri R.S. Pradhan, learned counsel

appearing on behalf of opposite party no.2

that in identical situation, case of wife of

this petitioner has been admitted vide Cr.

Misc. No.45719 of 2007 on 22.2.2010.

Let this petition be heard along with

Cr. Misc. No.45719 of 2007.

( Rakesh Kumar,J.)
N.H./