Patna High Court – Orders
Keshavanand Trivedi vs The State Of Bihar &Amp; Ors on 27 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1407 of 2009
KESHAVANAND TRIVEDI
Versus
THE STATE OF BIHAR & ORS.
-----------
3. 27.1.2011 Heard learned counsel for the parties.
Upon hearing the submissions of the parties and on
considering the grounds stated in the petition, the M.J.C. application
is allowed and the connected writ case, vide CWJC No.2354 of
2006, is restored to its original file.
PNM (Shailesh Kumar Sinha, J.)