IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.5074 of 2010
Dashrath Mahto
Versus
The State Of Bihar & Ors
----------------------------------
06/ 15.11.2011 I.A. No. 5110 of 2011 has been filed on behalf of
respondents no. 8 to 10 for vacating the interim order of stay dated
16.05.2011. They have also filed a counter affidavit contesting the
claim of the petitioner.
In the said circumstances, this Court thinks it proper
that this writ petition itself be heard and decided at this stage itself as
the matter requires urgent disposal as on going season is fit for
manufacturing of bricks etc. .
In the said circumstances, let this case be placed under
the same heading retaining its position on 23.11.2011 for the said
purpose.
MPS/ (S.N.Hussain, J.)