Patna High Court – Orders
Krishna Prasad &Amp; Anr vs The State Of Bihar &Amp; Ors on 15 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18624 of 2010
KRISHNA PRASAD & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
2. 15.11.2010 Learned counsel for the petitioners submits that this writ
petition may be confined to petitioner no.1 only and seeks liberty to
file a fresh writ application on behalf of petitioner no.2.
This writ application is, accordingly, confined to
petitioner no.1 only. However, since Court fee has been filed for
both the writ petitioners, no separate Court fee needs to be paid if
separate writ petition is filed on behalf of petitioner no.2.
PNM (Shailesh Kumar Sinha, J.)