IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.534 of 2011.
Against the order dt.11.2.2011 passed in CWJC No.20350/2011.
Phulendra Kumar .
Versus
The State Of Bihar & Ors .
-----------
2. 25.07.2011 Heard learned counsel for the appellant, learned counsel
for the State and learned counsel for respondent no.5.
On hearing Mr. Bimlendu Mishra, appearing on behalf
of the appellant, it is noticed that the appellant seeks to controvert the
essential facts recorded in the order of the writ court dated 11 th February
2011 and according to the appellant, no undertaking was given on
behalf of petitioner at the Bar and such facts have been incorrectly
incorporated by the writ court.
In view of such facts we have no hesitation in relegating
he appellant to the writ court so that he may, if so advised, file an
affidavit as to what was the correct fact and seek appropriate remedy.
The appeal is, accordingly, disposed of.
( Shiva Kirti Singh,J)
Jay/ ( Shivaji Pandey, J)