High Court Patna High Court - Orders

Ashique Khan vs The State Of Bihar &Amp; Ors on 25 October, 2010

Patna High Court – Orders
Ashique Khan vs The State Of Bihar &Amp; Ors on 25 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.2761 of 2006
                ASHIQUE KHAN SON OF SUBHAN KHAN RESIDENT OF
    VILLAGE GAJRAJGANJ, P.S.UDWANTNAGAR, DISTRICT BHOJPUR.
                                      Versus
                          THE STATE OF BIHAR & ORS
                                    -----------

2 25/10/2010 No counter affidavit has been filed by the State

so far in this case. Against the order of rejection of

appeal, petitioner has filed memorial before the Inspector

General of Police, Mounted Military Police, Central

Range, Patna (respondent no. 1). Atleast that has been

asserted on behalf of the petitioner but according to him,

no order has been passed on the memorial so far.

If any order has been passed on the memorial of

the petitioner, the same may be communicated to the

petitioner. If no order has been passed, let a decision be

taken in this regard within four months from the date of

communication or production of a copy of this order.

Outcome of the said decision will govern the issue.

This writ application is disposed of with the

liberty as aforesaid.

     AMIN/                          (Ajay Kumar Tripathi, J.)