IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3451 of 2010
Abhinandan Sharma .
Versus
The Union Of India & Ors. .
-----------
3. 18.10.2011 Heard the parties.
For the reasons mentioned in this application, the
prayer for restoration is allowed and C.W.J.C. No. 9406 of 2009 is
restored to its original file. We have been informed that the
supplementary affidavit as per direction of the Court has already
been filed on 4th August, 2010. Hence, the restored writ petition
may be listed before the appropriate Bench.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
Mkc/