High Court Patna High Court - Orders

Sadanand Prasad vs State Of Bihar &Amp; Anr on 5 October, 2010

Patna High Court – Orders
Sadanand Prasad vs State Of Bihar &Amp; Anr on 5 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.8686 of 2008
                   SADANAND PRASAD
                                  ...PETITIONER
                               Versus
                   1. STATE OF BIHAR
                   2. BINOD KUMAR
                                  ..OPPOSITE PARTIES
                                          -----------

03. 05.10.2010 Counsel for the petitioner while assailing the order

passed by two courts below, submits that there are certain

observations in the order touching the title of the parties. This

Court may observe that those findings may not prejudice the

case of the parties in any suit/proceeding.

The submission appears to be just. Let it be recorded

that any finding with regard to title of the land(s) vis-Ă -vis the

parties shall not prejudice the case in any manner.

The application is accordingly disposed of.

( Kishore K. Mandal )
hr