IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3925 of 2010
Ram Bahadur Rai .
Versus
The State Of Bihar & Ors .
-----------
5. 03.08.2011 Heard learned counsel for the petitioner and
the State.
Counsel for the State produces a photo copy
of a fresh order dated 2.8.2011 passed by the
opposite party no. 3 after granting a personal
hearing to the petitioner also as mentioned in the
recitals.
The Court is satisfied that its order stands
complied.
If the petitioner is aggrieved with the order
dated 3.8.2011, his remedy lies in a fresh
appropriate proceeding.
Xerox copy of the order dated 3.8.2011 has
been furnished to the counsel for the petitioner
during the course of the proceedings. Let the other
Xerox copy placed on behalf of the State be kept on
record.
P. Kumar ( Navin Sinha, J.)