Patna High Court – Orders
Abhay Rana vs The State Of Bihar & Ors on 29 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5861 of 2011
Abhay Rana SON OF SRI PRABHU PRASAD RESIDENT
OF DANIYAWAN, P.S. DANIYAWAN, DISTRICT PATNA.
Versus
The State Of Bihar & Ors
-----------
2 29/07/2011 Counter affidavit has been filed on behalf of the
State. Let it be placed on record.
Submission of the learned counsel for the
petitioner is that the issue raised by him in the present
writ application is covered by a Division Bench decision
rendered in C.W.J.C. No. 19 of 2010 decided on
28.06.2011.
Without expressing any opinion on the merits of
such assertion, let petitioner demonstrate before the
concerned authority that his case comes within the ambit
of declaration of law made by the Division Bench in the
above noted case.
This writ application is disposed of with the
observation aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)