IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2514 of 2009
MD.MAROOF
Versus
THE STATE OF BIHAR & ORS
-----------
3 17.08.2010 I.A. No.1921 of 2009 and I.A. No.7313 of
2009 have been placed ‘for orders’ today. These
I.As have been filed by the intervener
respondent for adding him as a party in the
writ application and for vacating the order of
status quo passed by this Court on 26.02.2009.
However, no one appears on behalf of the
intervener respondent to press the application.
Therefore, no orders are being passed on the
I.As.
List this case for admission.
Arvind/ (J. N. Singh, J.)