IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15367 of 2010
RANJIT KUMAR YADAV & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
02/ 16.09.2010 In view of the fact that all the petitioners have filed this
writ petition for the same cause of action, let defect nos. (j) & (k)
of stamp report dated 08.09.2010 be ignored.
Heard learned counsel for the petitioners, learned
counsel for the State and its authorities (respondent nos. 1 to 6) as
well as learned counsel for respondent nos. 7 and 8.
As prayed by learned counsel for both set of
respondents, two weeks time is allowed to them to seek
instructions and file their respective counter affidavits.
Put up this case on 30th of September, 2010 under the
same heading retaining its position and on that date the question of
interim relief shall also be considered.
(S. N. Hussain, J.)
Sunil