IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12662 of 2009
DR.PRASHANT KUMAR VERMA
Versus
THE STATE OF BIHAR & ORS
with
CWJC No.10847 of 2010
DR.PRAMOD KUMAR SINHA & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
15 7.3.2011 When the matter is taken up today Mr. Binod
Kanth, learned Senior Counsel representing the petitioner of
CWJC No. 12662 of 2009 seeks liberty of the Court to withdraw
himself from the case in view of the letter addressed to the Court
relating to the case and insinuation made therein having come to
his notice as well as brought to the notice of the Court.
The Court after going through the letter allows
such a prayer as also observes that it is a deliberate effort on the
part of the litigant to interfere with the course of justice by making
ridiculous kind of allegation.
Even this Court therefore does not want to proceed
in the matter. Let both the matters be placed before a Bench of
which I am not a member after obtaining order of Hon’ble the
Chief Justice.
Let the original record which has been produced
by the Addl. Advocate General be returned to him.
RPS (Ajay Kumar Tripathi, J.)