Patna High Court – Orders
Md.Rashid Miya vs The State Of Bihar &Amp; Ors on 15 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE NO. 18499 of 2010
=========================================
MD.RASHID MIYA
Versus
THE STATE OF BIHAR & ORS
============================================
APPEARANCE
For the Petitioner : Mr. Shivendra Kr. Sinha, Advocate
For the State : Mr. Vishwambhar Prasad, AC to GP IV
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 15/11/2010 The grievance raised is not in public interest.
Leave to convert the petition as one for
redressal of personal grievance.
The petition be accordingly amended and be
notified before the concerned Bench.
( R. M. Doshit,CJ.)
(Jyoti Saran, J.)
Neyaz/