IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.55495 of 2007
AKHILESH KUMAR SINGH
Versus
STATE OF BIHAR & ORS
-----------
8. 4.11.2010. This application will be heard.
Since Shri R.S. Pradhan, learned
Senior Counsel has appeared on behalf of
opposite party no.2 and opposite party nos.3
and 4 are being represented by Smt. Indu Bala
Pandey, learned Additional Public Prosecutor
appearing on behalf of the State, there is no
need to issue notice to the opposite parties.
It has been pointed out by learned Senior
Counsel Shri R.S. Pradhan, learned counsel
appearing on behalf of opposite party no.2
that in identical situation, case of wife of
this petitioner has been admitted vide Cr.
Misc. No.45719 of 2007 on 22.2.2010.
Let this petition be heard along with
Cr. Misc. No.45719 of 2007.
( Rakesh Kumar,J.)
N.H./