IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2761 of 2006
ASHIQUE KHAN SON OF SUBHAN KHAN RESIDENT OF
VILLAGE GAJRAJGANJ, P.S.UDWANTNAGAR, DISTRICT BHOJPUR.
Versus
THE STATE OF BIHAR & ORS
-----------
2 25/10/2010 No counter affidavit has been filed by the State
so far in this case. Against the order of rejection of
appeal, petitioner has filed memorial before the Inspector
General of Police, Mounted Military Police, Central
Range, Patna (respondent no. 1). Atleast that has been
asserted on behalf of the petitioner but according to him,
no order has been passed on the memorial so far.
If any order has been passed on the memorial of
the petitioner, the same may be communicated to the
petitioner. If no order has been passed, let a decision be
taken in this regard within four months from the date of
communication or production of a copy of this order.
Outcome of the said decision will govern the issue.
This writ application is disposed of with the
liberty as aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)